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 19(1)] [Section 19] [Entire Act] State of Odisha - Subsection Section 19(1)(d) in The Orissa Money-lenders' Act, 1939 (d)[ takes from the debtor or intended debtor any document in which any entry or entries left blank; [Inserted vide Orissa Act No. 18 of 1986.]