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(1)] [Section 2] [Entire Act]

State of Odisha - Subsection

Section 2(1)(b) in The Orissa Communal Offenders (Conditions of Detention) Order, 1995

(b)"Detenu" means the "Communal Offenders" as defined in Clause (b) of Section 2 of the Act;