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] [Section 157BB(2)] [Section 157BB] [Entire Act]

State of Uttar Pradesh - Subsection

Section 157BB(2)(c) in The U.P. Zamindari Abolition and Land Reforms Act, 1950

(c)thirdly, if no person referred to in Clauses (a) and (b) is available, to the resident of a village adjoining the Panchayat area comprising the village where the land is situate.