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(m) in The Orissa Children Act, 1982

(m)"intoxicant" means any liquor or intoxicating drug as defined in the Bihar and Orissa Excise Act, 1915 (B.& O.E. Act 2 of 1915);