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(1) in The Puri Shri Jagannath Temple (Administration) Rules, 1952

(1)In these rules unless there is anything repugnant in the subject or context -
(i)"Act" means the Puri Shri Jagannath Temple (Administration) Act, 1952;
(ii)"Special Officer" means the officer appointed under Section 3 of the Act.
All other words and expressions used in these rules shall have the same meaning as are assigned to them in the Act.