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 3] [Entire Act]

State of Odisha - Subsection

Section 3(d) in The Orissa Press Representatives' Accreditation Rules, 1966

(d)"State Press Accreditation Committee", subsequently referred to in these rules as a Committee, means a Committee constituted by the Government to advise the Government in respect of accrediting Press representatives working at Bhubaneswar, Cuttack, District Headquarters and Sub-divisional Headquarters;