(a)in the case of a supplemental maintenance work relating to a road which is found necessary after the annual maintenance contract for that road has been settled if the estimated cost of the supplemental maintenance work does not exceed 50 per cent of the amount of the original maintenance estimate or [Rs. 20,000 (twenty thousand)] [Substituted vide HUD Department Notification No.44718 dated 10.11.1986.] whichever is less :