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 68A(2)] [Section 68A] [Entire Act]

State of Karnataka - Subsection

Section 68A(2)(b) in Karnataka Town and Country Planning Act, 1961

(b)the cost of acquisition of land in the planning area for the purposes of development;