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 2] [Entire Act]

State of Odisha - Subsection

Section 2(e) in Orissa High Court Permanent and Continuous Lok Adalat Scheme, 2003

(e)"State Authority" means Orissa State Legal Services Authority constituted under Section 6 of the Act;