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 1] [Section 19(4)] [Section 19] [Entire Act] NCT Delhi - Subsection Section 19(4)(b) in The Slum Areas (Improvement And Clearance) Act, 1956 (b)[ whether the eviction is in the interest of improvement and clearance of the slum areas;