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(e) in The Family Courts (Orissa) Rules, 1990

(e)"Prescribed" means prescribed by rules made under the Family Courts Act, 1984 (Act 66/84);