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 62(1)] [Section 62] [Entire Act] State of Odisha - Subsection Section 62(1)(i) in The Orissa Development Authorities Act, 1982 (i)where costs of the town planning scheme does not exceed half the increment, the costs shall be met wholly by a contribution ; and