Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 147(4)] [Section 147] [Entire Act] State of Odisha - Subsection Section 147(4)(i) in Orissa Municipal Act, 1950 (i)the property became liable to taxation; or