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 3A(12)] [Section 3A] [Entire Act]

State of Uttar Pradesh - Subsection

Section 3A(12)(b) in U.P. Consolidation of Holdings Rules, 1954

(b)A vacancy in the office of the Chairman of Consolidation Committee shall be filled in the manner laid down in sub-rule (5) or sub-rule (9), as the case may be.]