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 26(2)] [Section 26] [Entire Act] State of Arunachal Pradesh - Subsection Section 26(2)(e) in Arunachal Pradesh Municipal Elections Act, 2009 (e)the place, date and time at which claims or objections shall be heard and disposed off ;