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 123 in U.P. Revenue Code, 2006

123. Consequence of abandonment.

- Where any holding has been abandoned under Section 122, the following consequences shall ensue, namely -
(a)the holding shall vest absolutely in the State Government free from all encumbrances;
(b)the bhumidhar concerned shall cease to have any right, title of interest in such holding;
(c)the bhumidhar concerned shall continue to be liable for land j revenue due in respect of such holding for the agricultural year during which the order referred to in sub-section (4) of the said section was made.