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 24] [Entire Act]

State of Odisha - Subsection

Section 24(3) in The Orissa Merged Territories (Village Offices Abolition) Rules, 1963

(3)Thereafter, the provisions of Rules 20, 21 and 22 shall, mutatis mutandis be followed by the Sub-Divisional Officer for final disposal of applications received under Sub-rule (1).