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 19A] [Entire Act] State of Odisha - Subsection Section 19A(3) in The Orissa Land Reforms (General) Rules, 1965 (3)Such an application shall be made, to the Revenue Officer by all the co-sharer raiyats either personally or through their authorised agents.