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 73] [Entire Act]

State of Sikkim - Subsection

Section 73(2) in Sikkim Urban and Regional Planning and Development Act, 1998

(2)The Development charge shall be recoverable as arrears of land revenue.Chapter-XI Private and Joint Sector Participation in Development