Section 271(2) in The Gujarat Provincial Municipal Corporations Act, 1949
(2)If, in the opinion of the Commissioner, any land within the limits aforesaid, which is not required for the execution of the scheme will, as the result of such execution, be increased in value, the scheme may, in lieu of providing for the acquisition of such land, provide for the levy of a betterment charge [***] [The words 'as hereinafter provided' were deleted by Gujarat 19 of 1964, Section 11(a) (w.e.f. 15-06-1964).] in respect of the increase in value thereof. [The betterment charge shall be levied at such rate, at such time and in such manner as is hereinafter provided.] [These words were added, by Gujarat 19 of 1964, Section 11 (b) (w.e.f. 15-06-1964).]