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 Industrial Disputes Rules, 1959

(b)"Chairman" means the Chairman of a Board of Conciliation or Court of Enquiry or if the Court consists of the person only, such person;