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 Rajasthan - Subsection

Section 2(11) in The Rajasthan Colonisation (Sale and Allotment of Land in Mandis in the Bhakra and Indira Gandhi Canal Projects Colony Areas) Conditions, 1973

(11)"Reserve price" means the price of plot as determined by the State Government from time to time after taking into consideration:-
(i)The cost of land;
(ii)The cost of Development; and
(iii)The Administrative charges equal to 20% of (i) and (ii);