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 32(2)] [Section 32] [Entire Act] NCT Delhi - Subsection Section 32(2)(d) in The Delhi and Ajmer Merwara Land Development Act, 1948 (d)the principles on which the amounts of contribution are to be determined by the Board under sub-section (4) of section 10, or section 11;