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(3)] [Section 11] [Entire Act] State of Odisha - Subsection Section 11(3)(i) in Orissa Administrative Tribunal (Procedure) Rules, 1986 (i)a sum of Rs. 5 (Rupees five) for each respondent in excess of five respondents; or