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 94(2)] [Section 94] [Entire Act] State of Uttar Pradesh - Subsection Section 94(2)(ee) in The U.P. Avas Evam Vikas Parishad Adhiniyam, 1965 (ee)the matter which a Tribunal may decide under clause (e) of sub-section (1) of Section 64;