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 140(2)] [Section 140] [Entire Act] State of Goa - Subsection Section 140(2)(n) in The Goa, Daman and Diu Town and Country Planning Act, 1974 (n)the time within which and the manner in which a claim for compensation may be made under section 48 and the procedure to be followed for assessment of compensation;