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 0] [Section 13(1)] [Section 13] [Entire Act] State of Odisha - Subsection Section 13(1)(ii) in Orissa Leave Rules, 1966 (ii)When other leave is admissible, but the Government servant concerned applies in writing for the grant of extraordinary leave.