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(a) in The Orissa Escheats Act, 1979

(a)"claimant" means a person claiming any interest in escheated property or any person [claiming any payment] [Substituted vide Orissa Act No. 14 of 1930.] out of it;