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] [Section 6] [Entire Act]

State of Uttarakhand - Subsection

Section 6(4) in Kumaun and Uttarkhand Zamindari Abolition and Land Reforms Rules, 1965

(4)The proceedings referred to in clause (vii) of Rule 5 shall continue to remain stayed during the period of twelve months from the appointed date and shall automatically revive on the expiry of this period.