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 4] [Entire Act]

NCT Delhi - Subsection

Section 4(2) in The Delhi and Ajmer Merwara Land Development Act, 1948

(2)Every scheme prepared under sub-section (1) shall contain the following particulars, namely:-
(i)the objects of the scheme;
(ii)details of the area to be covered by the scheme;
(iii)the work or kind of work to be carried out under the scheme;
(iv)the agency or agencies through which the work shall be carried out;
(v)the approximate estimated cost of the scheme and the method of financing it;
(vi)the duties and obligations, financial or other, of the Government as well as of the owners of the area concerned; and
(vii)any other particulars which may be prescribed.