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 3(2)] [Section 3] [Entire Act] NCT Delhi - Subsection Section 3(2)(e) in The Delhi Development (Betterment Charge Arbitration Rules, 1961 (e)a brief statement of the basis of the assessment of the amount of betterment charge.