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 20B(3)] [Section 20B] [Entire Act]

NCT Delhi - Subsection

Section 20B(3)(a) in The Slum Areas (Improvement And Clearance) Act, 1956

(a)if any work of improvement has been executed in relation to the building, an annual rent of a sum equivalent to the aggregate of the following amounts, namely:-