Section 138(5) in The U.P. Gram Sabha, Gram Panchayat and Bhumi Prabandhak Samiti Manual
(5)Provisions for recovery from the defaulters. - Where it is necessary to recover the arrears by a process under clause (c), (d) or (e) of sub-section (1) of Section 279, an application giving details of the arrears and the holdings in respect of which they are due and the names of the defaulters from whom they are due, may be made by the Bhumi Prabandhak Samiti signed by its Chairman to the Tahsildar of the Tahsil in which the Samiti is situate, and thereupon the amount of the arrears mentioned in the said application shall be recovered from the defaulters mentioned therein in accordance with the provisions of Section 282 or 284 of U. P. Z. A. and L. R. Act, as the case may be. [See Rule 294-A (4) of U.P.Z.A. & L.R. Rules].