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 35(3)] [Section 35] [Entire Act] State of Telangana - Subsection Section 35(3)(a) in Telangana Town-Planning Act, 1920 (a)the degree of urgency which has led to the acquisition or its compulsory character;