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 172] [Entire Act]

State of Uttar Pradesh - Subsection

Section 172(3) in The U.P. Zamindari Abolition and Land Reforms Act, 1950

(3)The provisions of sub-section (1) mutatis mutandis apply to an asami who inherited the holding before the date of vesting.