Section 5(2)(ii) in U.P. Fundamental Rule 56 (Amendment and Validation) Act, 1975
(ii)Earned leave at the credit of a government servant at the close of the previous half year shall be carried forward to the next half year, subject to the condition that the leave so carried forward plus the credit for the half year, does not exceed a maximum limit of one hundred and eighty days, raised to two hundred and forty days with effect from January 1, 1987.