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] [Entire Act]

State of Odisha - Section

Section 2 in The Orissa State Commission for Women Act, 1993

2. Definitions.

- In this Act, unless the context otherwise requires -
(a)"Commission" means the State Commission for Women constituted under Section 3;
(b)"Member" means a Member of the Commission,
(c)"prescribed" means prescribed by rules made under this Act.
Chapter-II The State Commission for women