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 21] [Entire Act]

State of Odisha - Subsection

Section 21(2) in The Special Accommodation Rules, 1959

(2)The rent at the rate of 5 times of the standard licence fee/rent shall be charged for the period of occupation of the quarters beyond permissible period.]