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 29(3)] [Section 29] [Entire Act] State of Telangana - Subsection Section 29(3)(a) in Telangana Urban Areas (Development) Act, 1975 (a)where permission under this Act has not been granted for carrying out the said development, the Authority may postpone the assessment of the development charges;