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 83(2)] [Section 83] [Entire Act] State of Uttar Pradesh - Subsection Section 83(2)(a) in U.P. Revenue Code (Amendment) Act, 2016 (a)widow, unmarried daughter and the male lineal descendants in the male line of descent per stirpes: