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 37(2)] [Section 37] [Entire Act] State of Bihar - Subsection Section 37(2)(c) in Bihar 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;