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 32(4)] [Section 32] [Entire Act]

State of Assam - Subsection

Section 32(4)(b) in The Assam Highway Act, 1989

(b)the date on which the prevailing land value shall be deemed to be the basic value for purposes of commuting betterment; and