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 17(3)] [Section 17] [Entire Act]

State of Rajasthan - Subsection

Section 17(3)(a) in The Rajasthan Urban Improvement Trust (Disposal of Urban Land) Rules, 1974

(a)[ [10%] [Substituted by Amended Notification No. F. 9(63) UDH/Gr. III/81, dated 29-5-1985, Published in Rajasthan Gazette Extraordinary, Part IV-C(I), dated 3-6-1985, page 120.] of the plots reserved for allotment shall be allotted to the persons entitled under Categories in clauses (b) and (c) referred to in sub-rule (2) on the basis of lottery according to procedure specified in Annexure-B.]