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 39] [Entire Act]

State of Odisha - Subsection

Section 39(4) in The Orissa Development Authorities Rules, 1983

(4)On receipt of a copy of appeal preferred to it under Section 37, the Board of Appeal shall give such notice as it deems sufficient to the parties concerned.