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 50(1)] [Section 50] [Entire Act] State of Haryana - Subsection Section 50(1)(a) in Haryana Chit Funds Rules, 2018 (a)the attendance of the parties to the dispute and of witnesses, if any; and(i)the production of all books and documents relating to the matter in dispute.