Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 7(3)] [Section 7] [Entire Act]

State of Odisha - Subsection

Section 7(3)(b) in The Orissa Public Premises (Eviction of Unauthorised Occupants) Act, 1972

(b)the penalty payable under Section 4-A within three months from the date on which the order imposing the penalty is communicated to him.