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 28(7)] [Section 28] [Entire Act] State of Odisha - Subsection Section 28(7)(c) in The Orissa Electricity Reform Act, 1995 (c)commence proceedings to declare the interim orders to be a final order in accordance with Section 29;