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 22F] [Entire Act] State of Odisha - Subsection Section 22F(4) in The Orissa Land Reforms (General) Rules, 1965 (4)The application shall, in each case, be made in triplicate.