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 23(3)] [Section 23] [Entire Act] State of Odisha - Subsection Section 23(3)(ii) in The Orissa Civil Services (Commutation of Pension) Rules, 1992 (ii)the certified copy of Form 4 received earlier by the appointing authority from the medical authority under Clause (d) of Sub-rule (2) of Rule 22.