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(e) in The Orissa Merged Territories (Village Offices Abolition) Act, 1963

(e)"former State" means a Merged State within the meaning of the States Merger (Governor's Provinces) Order, 1949;