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 29(5)] [Section 29] [Entire Act] State of Odisha - Subsection Section 29(5)(c) in The Orissa Electricity Reform Act, 1995 (c)consider any representations or objections which are duly made and not withdrawn within ten days of the receipt thereof.