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 86(6)] [Section 86] [Entire Act] State of Uttar Pradesh - Subsection Section 86(6)(ii) in The U.P. Gram Sabha, Gram Panchayat and Bhumi Prabandhak Samiti Manual (ii)The period of letting out to an asamis shall be nine years.