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 8(1)] [Section 8] [Entire Act] State of Odisha - Subsection Section 8(1)(c) in Orissa State Financial Corporation General Regulations, 1957 (c)the Clauses of Sub-section (3) of Section 4 under which the shareholder qualified to be so registered and the class of shareholders to which he belongs;