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 1] [Section 38(9)] [Section 38] [Entire Act] Union of India - Subsection Section 38(9)(d) in Consumer Protection Act, 2019 (d)the requisitioning of the report of the concerned analysis or test from the appropriate laboratory or from any other relevant source;