Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 2(1)] [Section 2] [Entire Act] State of Odisha - Subsection Section 2(1)(x) in Orissa Minor Minerals Concession Rules, 2004 (x)"Scheduled Areas", means the Scheduled Areas as referred to in Clause (1) of Article 244 of the Constitution of India; and