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 39] [Entire Act]

State of Odisha - Subsection

Section 39(8) in Orissa Superior Judicial Service and Orissa Judicial Service Rules, 2007

(8)A Judge shall keep himself informed about his personal and fiduciary interests, and makes a reasonable effort to keep informed about the personal and economic interests of his spouse and children residing in his household.