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 12A] [Entire Act] State of Punjab - Subsection Section 12A(3) in The Punjab Motor Vehicles Taxation Act, 1924 (3)No order shall be made under this section without giving an owner or any other person interested a reasonable opportunity of being heard.