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 Rajasthan - Subsection Section 29(3)(vii) in Ajmer Development Authority Act, 2013 (vii)for normal use of land which has been used temporarily for other purpose;