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] [Entire Act]

State of Odisha - Section

Section 14B in The Rules of the High Court of Orissa, 1948

14B.

[(1)] [Re-numbered vide C.S.No. 40 (X/3/86/22.10.1986)] In case of the defect/defects is/are not removed within 5 days from the date of publication of the defects the matter shall be placed before the [Deputy Registrar] [Substituted vide C.S.No. 40 (X/3/86/22.10.1986)], who may, if he thinks fit, grant reasonable time for removal of defects.
(2)[ The Deputy Registrar shall hold law zima Court for two days in a week usually, on Tuesday and Friday, for the purpose of removal of defects notified under Rule 14-A] [Added vide C.S.No. 40 (X/3/86/22.10.1986).]