Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 135A] [Entire Act] State of Uttar Pradesh - Subsection Section 135A(2) in U.P. Zamindari Abolition and Land Reforms Rules, 1952 (2)Under the proviso to sub-section (3) of Section 144, the rate of interest shall be 2½ per cent per annum.]