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 11(5)] [Section 11] [Entire Act] State of Odisha - Subsection Section 11(5)(ii) in Orissa Administrative Tribunal (Procedure) Rules, 1986 (ii)notice of the application has been served on the authority which passed the order against which the application has been filed; and