Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 178(2)] [Section 178] [Entire Act] State of Assam - Subsection Section 178(2)(i) in Gauhati Municipal Corporation Act, 1971 (i)Sale of immovable property. - The amount or value of the consideration for the sale, as set forth in the instrument.