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] [Entire Act]

State of Uttar Pradesh - Section

Section 112A in U.P. Zamindari Abolition and Land Reforms Rules, 1952

112A. [ Section 125-A. [Substituted by Notification No. 5846/I-A-270-61.]

(1)The percentage of the annual income credited to the Gaon Fund under sub-section (1) of Section 124, which has to be contributed to the Consolidated Gaon Fund in any agricultural year under Section 125-A (2), shall be fixed by the Collector in the month of June preceding the said agricultural year on the basis of the actual expenditure of the Gaon Sabhas on litigation and development of common utility lands in the previous years, the estimated requirement of expenditure on these items in the coming agricultural year and the gross income of the Gaon Sabhas under the aforesaid former section.
(2)The Consolidated Gaon Fund at the headquarters of each district shall be administered and operated upon by the Collector or any Deputy Collector authorised by the Collector in this behalf.]