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 30] [Entire Act]

State of Odisha - Subsection

Section 30(2) in The Orissa Bhoodan and Gramdan Rules, 1972

(2)The Grama Parishad shall decide in the form of a resolution whether it would levy any sum for allotment of land vested in it and the rate of levy.