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 107A(1)] [Section 107A] [Entire Act] State of Odisha - Subsection Section 107A(1)(b) in The Orissa Hindu Religious Endowments Rules, 1959 (b)three non-official members to be nominated by the State Government.