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(1)] [Section 35] [Entire Act] State of Madhya Pradesh - Subsection Section 35(1)(a) in The M.P. Nagar Tatha Gram Nivesh Adhiniyam, 1973 (a)the Director to sanction the deletion of such designation or reservation or allocation from Use draft development plan or zoning plan; or