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 118(2)] [Section 118] [Entire Act] State of Gujarat - Subsection Section 118(2)(xv) in The Gujarat Town Planning and Urban Development Act, 1976 (xv)the period within which the appropriate authority shall sanction or refuse to sanction the plan under sub-section (2) of Section 34;