Section 29A(2) in U.P Consolidation of Holdings Act, 1953
(2)Where any compensation payable under this Act is not paid whether in whole or in part within three months of the date] [Added by U.P. Act No. 24 of 1956.] [of obtaining possession under Section 24, or Section 28 as the case may be] [Substituted by U.P. Act No. 38 of 1958.] interest at the rate of 6 per cent per annum shall be charged on the amount not so paid.[29AA. Reduction of land revenue on account of contribution of land for public purposes. - (1) Where, as a result of contribution for public purposes under the provisions of Section 8-A, the area of the original holding of a tenure-holder is reduced, the land revenue payable for the holding shall be reduced by the Assistant Consolidation Officer in the same proportion as the area so contributed bears to the original total area of the holding, and the reduced land revenue shall be shown in the provisional Consolidation Scheme.