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 12] [Section 19(1)] [Section 19] [Entire Act] Union of India - Subsection Section 19(1)(d) in The Land Acquisition Act, 1894 (d)if the objection be to the amount of the compensation, the grounds on which the amount of compensation was determined.