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 42(4)] [Section 42] [Entire Act] State of Odisha - Subsection Section 42(4)(g) in The Orissa Agricultural Produce Markets Rules, 1958 (g)that the authority, competent to accept the tender, reserves the right to reject any or all of the tenders received without assigning any reasons.