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 42(3)] [Section 42] [Entire Act] State of Odisha - Subsection Section 42(3)(d) in The Orissa Registration Rules, 1988 (d)If the executant refuses or fails to show cause for the delay, the Sub-Registrar shall refuse to register the document.