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 36(2)] [Section 36] [Entire Act] State of Manipur - Subsection Section 36(2)(h) in Manipur Ropeways Act, 2015 (h)the procedure for the disposal of application under sub- section(2) of section 20 to reopen any ropeway or part thereof and the condition under which such ropeway may be reopened;