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 21(2)] [Section 21] [Entire Act] State of Haryana - Subsection Section 21(2)(c) in Haryana District Mineral Foundation Trust Rules, 2016 (c)Affected families shall be identified, as far as possible, in consultation with local/elected representatives of Gram Panchyat or the Urban Local Body as the case may be.