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 47(9)] [Section 47] [Entire Act] State of Punjab - Subsection Section 47(9)(i) in The Punjab Scheduled Castes Land Development & Finance Corporation (Staff) Regulations, 1971 (i)it relates to a subject on which the Executive Director is authorised to pass orders, and no application for redress has been made to him;