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 12(2)] [Section 12] [Entire Act] State of Haryana - Subsection Section 12(2)(e) in The Punjab Abolition of Ala Malikiyat and Talukdari Rights Act, 1952 (e)the manner in which appeals and applications for review and revision may be filed;