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 137] [Entire Act] State of Odisha - Subsection Section 137(3) in Orissa Municipal Act, 1950 (3)The value of any machinery or furniture which may be on a holding such not be taken into consideration in estimating the annual value of such holding under this section;