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 3(3)] [Section 3] [Entire Act] State of Odisha - Subsection Section 3(3)(b) in The Orissa Offices of Village Police (Abolition) Act, 1964 (b)benefits conferred under Sub-section (6) of Section 4 shall be read and construed as the benefits specified in the said notices.