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 41A] [Entire Act] State of Odisha - Subsection Section 41A(vi) in The Orissa Land Reforms (General) Rules, 1965 (vi)A copy shall also be published at a conspicuous place of the village or villages where the Trust is situated, inviting objections from the persons interested.