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 148] [Entire Act]

State of Uttar Pradesh - Subsection

Section 148(2) in U.P. Revenue Code Rules, 2016

(2)The movables so attached may be left in the custody of the defaulter or of a responsible person as provided in sections 172(3) and 172(4).