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 61(3)] [Section 61] [Entire Act] State of Uttar Pradesh - Subsection Section 61(3)(b) in U.P. Consolidation of Holdings Rules, 1954 (b)the second instalment shall become due for recovery with the next land revenue kist.]