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 101F in U.P. Zamindari Abolition and Land Reforms Rules, 1952

101F.

The provisions of the Indian Evidence Act, 1872 (Act No. I of 1872), shall subject to the provisions of this Act or the rales made there-under, be deemed to apply in all respects to the disposal of a reference made to the Mines Tribunal under Chapter VI of the Act.