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 56(2)] [Section 56] [Entire Act] State of Haryana - Subsection Section 56(2)(d) in The Gurugram Metropolitan Development Authority Act, 2017 (d)the manner and qualifications for appointment of officers and employees of the Authority under sub-section (1) of section 10;