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(c) in The Orissa Motor Vehicles (Accidents Claims Tribunal) Rules, 1960

(c)"Legal representative" shall have the meaning assigned to it under Clause (11) of section 2 of the Code of Civil Procedure, 1908.