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] [Entire Act]

State of Uttar Pradesh - Section

Section 56 in U.P. Revenue Code, 2006

56. Rights in trees.

(1)All trees existing on any holding or grove shall, subject to the provisions of this Code or any other law for the time being in force, be deemed to belong to the person who holds such holding or grove.
(2)All trees existing on the boundary of any holdings shall be deemed to belong jointly to the persons who hold the holdings on either side of such boundary.
(3)All trees in abadi or in any unoccupied land belonging to or held by any person immediately before the date of commencement of the Code shall continue to belong to such person and be held subject to any other law for the time being in force and to any rules under this Code.
(4)Subject to the provisions of Section 57, all trees, brushwood, jungle or other natural product, wherever growing or planted, other than the trees referred to in sub-sections (1) to (3) shall, with effect from the date of commencement of this Code be deemed to be the property of the State Government.Explanation. - For the purposes of this section, and Section 59, the expression 'unoccupied land' means the land in a village other than the land held by tenure-holders.