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 191(1)] [Section 191] [Entire Act] State of Uttar Pradesh - Subsection Section 191(1)(a) in The United Provinces Tenancy Act, 1939 (a)it is held rent-free in a district or portion of a district which is permanently settled under a grant made prior to the permanent settlement, or