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 453] [Entire Act] State of Odisha - Subsection Section 453(6) in Orissa Municipal Rules, 1953 (6)The Executive Officer shall cause to be kept a register of temporary advances and their recoveries in Form P.F. 10 appended to these rules.Closing of Account Payments