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 22 in U.P. Revenue Code, 2006

22. Destruction etc. of boundary marks.

(1)If any boundary mark lawfully erected in a Lekhpal circle is destroyed, removed or damaged, then the concerned Lekhpal shall be bound promptly to report the matter to the Naib-Tahsildar.
(2)The Naib-Tahsildar shall make an inquiry in respect of such report and shall submit its recommendation to the Sub-Divisional Officer.