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 26] [Entire Act]

State of Odisha - Subsection

Section 26(b) in The Family Courts (Orissa) Rules, 1990

(b)Each such Centre may have a principal Counsellor and shall have as many Counsellors as may be determined by the High Court.