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 34E] [Entire Act] State of Haryana - Subsection Section 34E(b) in The Displaced Persons (Compensation and Rehabilitation) Rules, 1955 (b)the maximum area of land allotted to any one person shall not exceed Rs. 10,000/- in value.