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(10)] [Section 42] [Entire Act] State of Odisha - Subsection Section 42(10)(iii) in The Orissa Agricultural Produce Markets Rules, 1958 (iii)In no case shall a tender be accepted at rates higher than those quoted in the tender by the tenderer.