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 38(3)] [Section 38] [Entire Act] State of Telangana - Subsection Section 38(3)(d) in Telangana Town-Planning Act, 1920 (d)the qualifications of the person who shall be the chairman of the joint committee or the manner in which he shall be elected or appointed;