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 72] [Entire Act]

State of Uttar Pradesh - Subsection

Section 72(3) in U.P. Revenue Code Rules, 2016

(3)Notwithstanding anything contained in clause (b) of this sub-rule, the Government may appoint Panel Lawyers under clauses (c) to (g) of sub-rule (1) for the Gram Panchayat cases.