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 39] [Entire Act]

State of Odisha - Subsection

Section 39(6) in Orissa Superior Judicial Service and Orissa Judicial Service Rules, 2007

(6)A Judge should not accept appointment to a Governmental Committee, Commission, or other position except in performance of his duties with the permission of the High Court in writing.