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 79(3)] [Section 79] [Entire Act] State of Odisha - Subsection Section 79(3)(a) in The Orissa Development Authorities Rules, 1983 (a)re-payment of money belonging to contractors or other persons and held in deposit, and of moneys collected by, or credited to the Authority by mistake;