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 10(2)] [Section 10] [Entire Act] State of Chattisgarh - Subsection Section 10(2)(c) in The Chhattisgarh Sthaniya Nidhi Sampariksha Adhiniyam, 1973 (c)Hold that the defects or irregularities pointed out in the report or any of them have not been removed or remedied.