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 5(5A)] [Section 5] [Entire Act] State of Uttar Pradesh - Subsection Section 5(5A)(b) in Uttar Pradesh Public Service (Tribunals) Act, 1976 (b)at least fourteen days time is given to such party to file a reply and opportunity is given to it to be heard in the matter,