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 21A] [Entire Act] NCT Delhi - Subsection Section 21A(vi) in The Delhi Land Reforms Rules, 1954 (vi)Approximate amount of expense involved in making and capable of use for agricultural purpose before.