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 1] [Section 408B] [Entire Act] State of Haryana - Subsection Section 408B(3) in Haryana Municipal Corporation Act, 1994 (3)Every appeal under this section shall be disposed of by the Commissioner within a period of sixty days.