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 2(1)] [Section 2] [Entire Act] State of Gujarat - Subsection Section 2(1)(h) in The Gujarat Regularisation of Unauthorised Development Act, 2001 (h)"urban development authority" shall have the meaning assigned to it in clause (xxviii) of section 2 of the Gujarat Act.