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 15] [Entire Act]

State of Odisha - Subsection

Section 15(b) in Orissa Human Rights Commission (Procedure) Regulations, 2003

(b)For Directions- Cases in which information or report has not been received, cases in which summons are to be issued, cases requiring interim and interlocutory orders will be included in this head.