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 33] [Entire Act]

State of Arunachal Pradesh - Subsection

Section 33(2) in Arunachal Pradesh Urban and Country Planning Act, 2007

(2)The compensation shall be equal to -
(a)where permission is refused, the difference between the value of the land as if the permission had been granted and the value of the land in its existing state;
(b)where permission is granted subject to conditions. The difference between the value of the land as if the permission had been granted unconditionally and the value of the land with the permission granted subject to conditions.