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 28(3)] [Section 28] [Entire Act] State of Odisha - Subsection Section 28(3)(ii) in The Orissa Contract Labour (Regulation and Abolition) Rules, 1975 (ii)On the applicant furnishing the requisite treasury receipt the licence shall be amended according to the orders of the licensing officer.