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] Union of India - Subsection Section 40(2)(d) in The Slum Areas (Improvement And Clearance) Act, 1956 (d)the procedure to be followed 1and the factors to be taken into consideration by the competent authority before granting or refusing to grant permission under section 19;