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 21(3)] [Section 21] [Entire Act] State of Odisha - Subsection Section 21(3)(a) in The Orissa Veterinary Practitioners Act, 1969 (a)who has been convicted and sentenced by any Court for any non-bailable offence, such sentence not having been subsequently reversed or quashed; or