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 15] [Entire Act]

State of Odisha - Subsection

Section 15(1) in The Orissa Children Act, 1982

(1)In the event of any difference of opinion among the Magistrates of a Children's Court, the opinion of the majority shall prevail, but where there is no such majority, the opinion of the senior Magistrate shall prevail.