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 45(2)] [Section 45] [Entire Act] State of Punjab - Subsection Section 45(2)(d) in Punjab Apartment and Property Regulation Act, 1995 (d)the authority to be prescribed for giving opinion to the competent authority under sub-section (2) of section 5;