Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 2] [Entire Act]

State of Uttar Pradesh - Subsection

Section 2(q) in U.P. Area Development Act, 1976

(q)"proportionate cost of works" means cost of work recoverable from a land holder in proportion to the extent of woks to be done on or for the benefit of his land holding;