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 2] [Section 33] [Entire Act]

State of Assam - Subsection

Section 33(2) in Assam Town and Country Planning Act, 1959

(2)In computing compensation for land acquired, the value will be the market value as prevailed on the 1st of January, 1957.