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 18] [Entire Act]

State of Uttar Pradesh - Subsection

Section 18(5) in U.P. Urban Planning and Development Act, 1973

(5)Upon such forfeiture and re-entry, the premium paid by the lessee for such land shall be refunded without any interest, after deducting-
(a)the amount, if any, due to the lessor under that lease, and
(b)a sum equivalent to 5 per cent of the premium, for administrative expenses.