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)(vii) in The Orissa State Transport Appellate Tribunal Rules, 1993 (vii)"pleader" means a pleader as defined in Sub-section (15) of Section 2 of the Code of Civil Procedure, 1908;