Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 2(3)] [Section 2] [Entire Act] State of Uttar Pradesh - Subsection Section 2(3)(a) in The U.P. Debt Redemption Act, 1940 (a)the aggregate of the rent, if any, and of ten times the local rate, if any, payable by him exceeds one thousand rupees, or