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 14B(3)] [Section 14B] [Entire Act] State of Odisha - Subsection Section 14B(3)(b) in The Orissa Co-operative Societies Act, 1962 (b)such incidental, consequential and supplemental matters as may in the opinion of the Registrar, be necessary to give effect to the said transfer.