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 2] [Entire Act]

State of Odisha - Subsection

Section 2(b) in The Orissa Aerial Ropeways Rules, 1959

(b)"Permanent structure" means a structure such as pit-head engine house, boiler house, Electrical and Mechanical installations and masonry buildings;