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(4) in The Orissa Public Demands Recovery Rules, 1963

(4)"section" and "Schedule" means respectively section of, and Schedule to the Act.Part-II Requisition for certificatesA. Certificate Officers to whom requisitions should be addressed