Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 2(1)] [Section 2] [Entire Act] State of Odisha - Subsection Section 2(1)(b) in The Orissa Air (Prevention and Control of Pollution) Rules, 1983 (b)"Appellate Authority" means the Appellate Authority constituted by the State Government under Sub-section (1) of Section 31;