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(1)] [Section 50] [Entire Act] Greater Bengaluru City Corporation - Section 50(1)(i) in The Vellore Institute of Technology Bangalore Act, 2012 (i)development fees which may be charged from students not prohibited by any law for the time being in force ;