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 6(2)] [Section 6] [Entire Act] State of Jammu-Kashmir - Subsection Section 6(2)(ii) in The Jammu and Kashmir State Town Planning Act, 1963 (ii)the approximate quantity of land to be acquired and the localities in which land is acquired;