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 50(2)] [Section 50] [Entire Act] Union of India - Subsection Section 50(2)(l) in The Warehousing (Development And Regulation) Act, 2007 (l)the procedure to be followed by the Appellate Authority in disposing of an appeal under sub-section (3) of section 42;