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 18(3)] [Section 18] [Entire Act] State of Rajasthan - Subsection Section 18(3)(ii) in The Rajasthan Urban Improvement Trust (Disposal of Urban Land) Rules, 1974 (ii)that the land shall be allotted to such institution on payment of the following price.-