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 37] [Entire Act]

State of Assam - Subsection

Section 37(b) in Guwahati Metropolitan Development Authority Act, 1985

(b)the land allotted or reserved under clause (i) of sub-section (2) of section 36 with a general indication of the uses to which such land is to be put and the terms and conditions subject to which such land is to be put to such uses: