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 18] [Entire Act]

State of Arunachal Pradesh - Subsection

Section 18(3) in Arunachal Pradesh Urban and Country Planning Act, 2007

(3)The Interim Development Plan may indicate, define and provide for-
(i)the existing and proposed public and semi-public buildings; and
(ii)all or any of the purposes and matters as may be indicated, defined and provided for in the comprehensive development plan under section 19.