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 6A(2)] [Section 6A] [Entire Act] State of Haryana - Subsection Section 6A(2)(c) in The Haryana Development and Regulation of Urban Areas Act, 1975 (c)initiate and examine the claims and objections in such manner, as may be prescribed.