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 18(4)] [Section 18] [Entire Act] State of Odisha - Subsection Section 18(4)(i) in The Orissa Chit Funds Rules, 1985 (i)where the security is other than immovable property, the value of the security shall not be less than one and a half times the value of the chit amount; and