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 Public Service Commission (Limitations of Functions) Regulations, 1989

2.

In these regulations, unless the context otherwise requires-
(a)"Commission" means the Orissa Public Service Commission;
(b)"Constitution" means the Constitution of India; and
(c)"Government servant" means a person who is a member of a State Civil Service of who holds a civil post.