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 3(3)] [Section 3] [Entire Act] UT Chandigarh - Subsection Section 3(3)(d) in The Chandigarh Real Estate (Regulation and Development) (General) Rules, 2016 (d)in case of plotted development projects,- five rupees per square meter, but shall not be more than two lakhs rupees.