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 3] [Entire Act]

State of Odisha - Subsection

Section 3(3) in The Orissa Survey and Settlement Act, 1958

(3)The Government may also issue a notification ordering a survey:
(a)on the request of -
(i)any local authority; or
(ii)other persons;
who agree to pay such amount as may be directed by the Government towards the cost of survey; or
(b)Where in any local area not less than one-half of the total number of raiyats apply for the survey, depositing or giving security for such amount towards the payment of expenses as the Government may direct.