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 57(1)] [Section 57] [Entire Act] State of Punjab - Subsection Section 57(1)(b) in Punjab Regional and Town Planning and Development (General) Rules, 1995 (b)all matters specified in clauses (i) to (xx) of sub-section (3) of Section 102 as per decision of the Arbitrator, if no appeal is preferred; and