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 58(2)] [Section 58] [Entire Act] State of Telangana - Subsection Section 58(2)(h) in Telangana Urban Areas (Development) Act, 1975 (h)the fee to be paid on an application for permission under section 14 and the factors and circumstances to be taken into consideration in determining such fee;