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 38] [Entire Act]

State of Punjab - Subsection

Section 38(b) in Punjab Regional and Town Planning and Development (General) Rules, 1995

(b)development, re-development of land and change of land use, the fee shall be five hundred rupees per hectare or part thereof. (Sections 81(2) and 180(2)(zf).)