Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 36(2)] [Section 36] [Entire Act]

State of Punjab - Subsection

Section 36(2)(c) in The Punjab State Real Estate (Regulation and Development) Rules, 2017

(c)the notice may specify a date and time for further hearing and the date and time for the hearing shall also be communicated to the complainant;