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 4(2)] [Section 4] [Entire Act] State of Jammu-Kashmir - Subsection Section 4(2)(a) in The Jammu and Kashmir State Town Planning Act, 1963 (a)to form a reconstituted plot by the alteration of the boundaries of an original plot;