Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 1] [Section 4(1)] [Section 4] [Entire Act] State of Odisha - Subsection Section 4(1)(d) in Shri Jagannath Temple Act, 1955 (d)"Record of Rights" means the Record of Rights prepared under the Puri Shri Jagannath Temple (Administration) Act (XIV of 1952);