Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 2] [Entire Act]

State of Arunachal Pradesh - Subsection

Section 2(1) in Arunachal Pradesh Property Rights to Slum Dwellers Act, 2012

(1)"Affordable Cost" means a cost that is based on the needs and financial capability of the slum dweller, as determined by the State Slum Redevelopment Authority/ State Government.