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 38] [Entire Act]

State of Uttar Pradesh - Subsection

Section 38(1) in U.P. Revenue Code Rules, 2016

(1)For the purposes of issuing Kisan Bahi, the Collector shall nominate one or more revenue officers (not below the rank of a Naib Tahsildar) for each Tahsil or Block.