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 17] [Entire Act]

State of Uttar Pradesh - Subsection

Section 17(3) in U.P. Area Development Act, 1976

(3)The proportionate cost of works levible from each landholder, as certified by the Authority, shall be a charge on the.(and of that landholder.