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 9] [Entire Act]

State of Odisha - Subsection

Section 9(2) in The Orissa Prevention of Dangerous Activities of Communal Offenders Act, 1993

(2)Nothing in Sub-section (1) shall require the authority to disclose facts which it considers to be against the public interest to disclose.