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 4] [Entire Act]

State of Odisha - Subsection

Section 4(6) in The Orissa Consumer Protection Rules, 1987

(6)State Government shall appoint such staff as may be necessary to assist the District Forum in its day to day work and perform such other functions as may be assigned to them by the President under these rules. The salary payable to such staff shall be defrayed out of the Consolidated Fund of the State Government.