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 20] [Entire Act]

State of Odisha - Subsection

Section 20(b) in Orissa Human Rights Commission (Procedure) Regulations, 2003

(b)After considering the report or information, if the Commission disposes of the case without any recommendation, the case is closed.