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 40(2)] [Section 40] [Entire Act] State of Haryana - Subsection Section 40(2)(a) in Displaced Persons (Compensation and Rehabilitation) Act, 1954 (a)the form and manner in which and time within which, an application for payment of compensation may be made and the particulars which it may contain;