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 17] [Entire Act]

State of Odisha - Subsection

Section 17(a) in Orissa Human Rights Commission (Procedure) Regulations, 2003

(a)If after consideration, a complaint is dismissed in limini, the said order shall be communicated to the complainant in Form-8. The case shall then be treated as closed.