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 322(6)] [Section 322] [Entire Act] State of Tamilnadu - Subsection Section 322(6)(b) in The Coimbatore City Municipal Corporation Act, 1981 (b)modify such plan, after hearing the objections, if any, of any owner of land included in such hutting ground.