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 30] [Entire Act]

State of Uttar Pradesh - Subsection

Section 30(4) in U.P. Zamindari Abolition and Land Reforms Rules, 1952

(4)The Tahsildar shall on receipt of the information, have entries made in the remark column of the Khewat.