Section 3(1)(e) in The Dadra and Nagar Haveli Real Estate (Regulation and Development) (General) Rules, 2016
(e)details of encumbrances on the land on which development of project is proposed including details of any rights, title, interest, dues, litigation and name of party in or over such land or non encumbrance certificate through an advocate having experience of atleast ten years from the revenue authority not below the rank of tehshildar, as the case may be;