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 8C(2)] [Section 8C] [Entire Act] State of Odisha - Subsection Section 8C(2)(i) in The Orissa Estates Abolition Rules, 1952 (i)Endowments Commissioner, where the trust estate belongs to a Hindu Religious Institutional-