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 2] [Entire Act]

State of Odisha - Subsection

Section 2(b) in The Rules for Occupation of Inspection Bungalows of Departments in-Charge of Public Works Department

(b)"Competent Authority" with reference to any Bungalow means-
(i)the Divisional Officer, in respect of I.B.'s/Restsheds situated under the jurisdiction of the concerned Division;
(ii)the Superintending Engineer in respect of the following Inspection Bungalows :