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 22(2)] [Section 22] [Entire Act] State of Odisha - Subsection Section 22(2)(d) in The Ganjam and Boudh (Village Offices Abolition) Rules, 1970 (d)a notice of the appeal and the date of its hearing shall be served on the respondent, if any, and