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 35(2)] [Section 35] [Entire Act] UT Chandigarh - Subsection Section 35(2)(c) in The Chandigarh Real Estate (Regulation and Development) (General) Rules, 2016 (c)The notice may specify a date and time for further hearing and the date and time for the hearing shall also be communicated to the complainant;