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 Assam - Subsection

Section 2(3) in Assam Town and Country Planning Act, 1959

(3)"Betterment Fee" means the fee prescribed in respect of an increase in the value of land resulting from the execution of a Development Scheme.