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 25] [Entire Act]

State of Odisha - Subsection

Section 25(iii) in The Special Accommodation Rules, 1959

(iii)Till such time as adequate number of residential accommodation are built at the New Capital sharing of accommodation may be allowed by the Estate Officer.