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 19(1)] [Section 19] [Entire Act] State of Uttarakhand - Subsection Section 19(1)(d) in Uttarakhand Special Area (Planned Development and Promotion of Tourism) Act, 2013 (d)all moneys received by the Authority from the disposal of lands, buildings and other properties movable and immovable; and