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 30(1)] [Section 30] [Entire Act]

State of Uttar Pradesh - Subsection

Section 30(1)(a) in U.P. Zamindari Abolition and Land Reforms Rules, 1952

(a)If the entire property consists of abadi, timber grove or culturable or un-culturable waste no land revenue will be determined.