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 57] [Entire Act]

State of Assam - Subsection

Section 57(1) in Guwahati Metropolitan Development Authority Act, 1985

(1)The provision of the Land Acquisition Act, 1894(Central Act No. 1 of 1894 as amended) shall be applicable for acquisition of land under this Act and the compensation shall be computed under the provisions of the same Act.