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 48(1)] [Section 48] [Entire Act] State of Sikkim - Subsection Section 48(1)(a) in Sikkim Urban and Regional Planning and Development Act, 1998 (a)Any land is designated by a plan as subject to compulsory acquisition; or