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 102(3)] [Section 102] [Entire Act] State of Punjab - Subsection Section 102(3)(xix) in Punjab Regional and Town Planning and Development Act, 1995 (xix)determine on the request of the Authority, the amount of betterment charge leviable under Chapter XIII;