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 33] [Entire Act]

State of Odisha - Subsection

Section 33(1) in The Orissa Stamp Rules, 1952

(1)If the appeal is not summarily rejected the appellate authority shall fix a day and place for hearing the appeal and may, from time to time, adjourn the hearing.