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 2(17)] [Section 2] [Entire Act] State of Uttar Pradesh - Subsection Section 2(17)(b) in The U.P. Water Supply and Sewerage Act, 1975 (b)an agent or trustee who receives the rent of, or is entrusted with the management of, any premises devoted to religious or charitable purposes;