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 9(2)] [Section 9] [Entire Act] State of Haryana - Subsection Section 9(2)(f) in The Haryana Homoeopathic Practitioners (General) Rules, 1975 (f)At the hearing of the case by the Council the registered practitioner and, where a complaint has been lodged, also the complainant will be entitled to be heard.