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 148(4)] [Section 148] [Entire Act] State of Odisha - Subsection Section 148(4)(b) in Orissa Municipal Rules, 1953 (b)When some large project is in contemplation for which it may be desirable gradually to save and invest a part of the proceeds of ordinary taxation;