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 22(4)] [Section 22] [Entire Act] State of Odisha - Subsection Section 22(4)(p) in The Orissa Development Authorities Act, 1982 (p)the preservation of objects of historical or national interest or natural beauty and of buildings actually used for religious purposes;