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 4(4)] [Section 4] [Entire Act] State of Odisha - Subsection Section 4(4)(ii) in The Orissa Industries (Facilitation) Act, 2004 (ii)to review and monitor the processing of applications by the competent authority, and to forward the orders of the competent authority to the applicant;