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 20G(3)] [Section 20G] [Entire Act] Union of India - Subsection Section 20G(3)(b) in The Railways Act, 1989 (b)take into account the value of the land of the intended category in the adjoining areas or vicinity,