Section 3(3)(b) in The Lakshadweep Real Estate (Regulation and Development) (General) Rules, 2016
(b)in case of mixed development (residential and commercial) project,- ten rupees per square meter for projects where the area of land proposed to be developed does not exceed one thousand square meters; or fifteen rupees per square meter for projects where the area of land proposed to be developed exceeds one thousand square meters, but shall not be more than seven lakhs rupees;