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 9] [Entire Act]

State of Odisha - Subsection

Section 9(2) in The Orissa Survey and Settlement Act, 1958

(2)The Government may prescribed the manner in which such costs shall be assessed. The costs so assessed shall be [recoverable as arrears of land revenue] [Substituted by Act No. 7 of 1962.].