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 47(2)] [Section 47] [Entire Act] State of Telangana - Subsection Section 47(2)(o) in Telangana Prevention of Fragmentation and Consolidation of Holdings Act, 1956 (o)the period within which an application shall be made under clause (b) of sub-section (2) of section 28;