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 20] [Entire Act]

State of Odisha - Subsection

Section 20(2) in The Orissa Merged Territories (Village Offices Abolition) Rules, 1963

(2)He shall also prepare, to a convenient scale, a sketch map of these lands and such other adjoining lands as may be considered necessary for facility of reference and identification.