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 15(1)] [Section 15] [Entire Act] State of Odisha - Subsection Section 15(1)(a) in The General Provident Fund (Orissa) Rules, 1938 (a)the subscriber must satisfy the sanctioning authority of the necessity [* * *] [Omitted vide SRO No. 944/17.12.1970.] for the advance ;