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 63(1)] [Section 63] [Entire Act] State of Odisha - Subsection Section 63(1)(ii) in The Orissa Khadi and Village Industries Board Regulations, 1960 (ii)Permanent incapacity due to bodily or mental infirmity;