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 56(2)] [Section 56] [Entire Act] State of Haryana - Subsection Section 56(2)(c) in The Gurugram Metropolitan Development Authority Act, 2017 (c)the manner in which the Chief Executive Officer shall maintain records of the meetings of the Authority under sub-section (4) of section 7;