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 25(2)] [Section 25] [Entire Act] State of Odisha - Subsection Section 25(2)(iii) in The Orissa Contract Labour (Regulation and Abolition) Rules, 1975 (iii)save as provided in these rules, the fees paid for the grant, or as the case may be, for renewal of the licence shall be non refundable;