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(2)] [Section 42] [Entire Act] State of Odisha - Subsection Section 42(2)(b) in The Orissa Hindu Religious Endowments Act, 1951 (b)removing any existing trustee, whether hereditary or non-hereditary anything in Section 28 to the contrary notwithstanding :