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 92(10)] [Section 92] [Entire Act] State of Rajasthan - Subsection Section 92(10)(b) in The Rajasthan Urban Improvement Act, 1959 (b)an opportunity of making a representation in writing within such reasonable time as may be specified in the notice against the grounds of confiscation; and