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 48(2)] [Section 48] [Entire Act] State of Haryana - Subsection Section 48(2)(i) in The Punjab Ayurvedic and Unani Practitioners Act, 1963 (i)he has been given notice to appear before the prescribed authority and to show cause why he should not be so named; and