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 2] [Section 44(2)] [Section 44] [Entire Act] State of Odisha - Subsection Section 44(2)(b) in The Orissa Land Reforms Act, 1960 (b)by the State Government within sixty days from the said date, shall lie to the prescribed authority.]