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(b) in The Orissa Public Premises (Eviction of Unauthorised Occupants) Rules, 1988

(b)the Estate Officer may; also proclaim the contents of such notice in the locality by beat of drum.