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 67B] [Entire Act] State of Odisha - Subsection Section 67B(2) in The Orissa Co-operative Societies Act, 1962 (2)The Tribunal may, pending the decision of the dispute, make such interlocutory orders as it may deem necessary in the interest of justice.