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(1)] [Section 22] [Entire Act] State of Odisha - Subsection Section 22(1)(f) in The Orissa Irrigation Act, 1959 (f)whenever and so long as it is necessary to stop such supply pending a change in the source thereof by an officer duly empowered in this behalf.