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 15(1)] [Section 15] [Entire Act] State of Uttar Pradesh - Subsection Section 15(1)(ii) in U.P. Prayagraj Mela Authority, Allahabad, Act, 2017 (ii)Hearing by authority of objection or suggestion to proposed draft bye-laws. - No bye-law shall be made by the Authority unless,