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 73(2)] [Section 73] [Entire Act] State of Assam - Subsection Section 73(2)(vii) in Assam Town and Country Planning Act, 1959 (vii)Procedure of filling, hearing and deciding objections and appeals under the Act and all matters connected therewith.