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 253 in The U.P. Zamindari Abolition and Land Reforms Act, 1950

253. Revision settlement of land revenue.

- The State Government may, at any time after a period of [twenty years] [Substituted by U.P. Act No. 35 of 1976.] from the original settlement, direct a fresh settlement (hereinafter referred to as revision settlement) revenue of any district or part thereof:[* * *] [Proviso omitted by U.P. Act No. 35 of 1976.]