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] [Entire Act]

State of Uttar Pradesh - Section

Section 120 in U.P. Revenue Code, 2006

120. Effect of surrender.

(1)A bhumidhar or asami shall be deemed to have surrendered any land held by him, with effect from the date when possession over such land is given up in accordance with Section 118 or Section 119.
(2)Where any land is so surrendered -
(a)by an asami, his right, title or interest in such land shall be deemed to have been extinguished from the date of such surrender,
(b)by a bhumidhar, the right, title and interest of such bhumidhar and of every other person claiming through him in such holding or its part shall be deemed to have been extinguished from the said date.