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 173] [Entire Act] State of Uttar Pradesh - Subsection Section 173(c) in U.P. Revenue Code Rules, 2016 (c)That the property sold by public auction belonged to a Scheduled Caste or Scheduled Tribe, and no application under section 191 was made, within a period of 30 days, from the date of such sale;