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 12(2)] [Section 12] [Entire Act] State of Haryana - Subsection Section 12(2)(a) in The Punjab Abolition of Ala Malikiyat and Talukdari Rights Act, 1952 (a)the form and manner in which an application for determination of compensation may be made by the ala maliks;