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 196C in U.P. Zamindari Abolition and Land Reforms Rules, 1952

196C.

(1)The amaldaramad of entries in the final statement in Z.A. Form 60-B shall be made by the Lekhpal in the current khatauni by writing legibly in red ink the amount of land revenue realizable in respect of each khata in the name of bhumidhar or sirdar.
(2)The amount of land revenue as recorded under sub-rule (1) shall become due and recoverable with effect from the 1st day of July, 1976.]