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 20A] [Entire Act] State of Odisha - Subsection Section 20A(1) in The Orissa Panchayat Samiti Act, 1959 (1)The Chairman of the Samiti shall-(a)convene and conduct the meetings of the Samiti; and(b)have power to inspect and supervise all works undertaken by the Samiti.