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 14] [Entire Act]

State of Odisha - Subsection

Section 14(a) in The Family Courts (Orissa) Rules, 1990

(a)Information gathered by the Counsellor, any statement made before the Counsellor or any notes or reports prepared by the Counsellor shall be treated as confidential and shall not be disclosed to any Court or any other person except with the consent of both the parties.