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 95(6)] [Section 95] [Entire Act] State of Odisha - Subsection Section 95(6)(c) in The Orissa Development Authorities Act, 1982 (c)as to whether any building or a street, or a square, or other land or any part thereof is required for the purposes of development by the Authority;