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 1] [Entire Act]

State of Uttar Pradesh - Section

Section 271 in The U.P. Zamindari Abolition and Land Reforms Act, 1950

271. Revision of settlement on account of decline in prices of agricultural produce.

- Notwithstanding anything containing in this Act or in any other enactment for the time being in force the State Government, if it is satisfied that there has been a substantial decline in the price of agricultural produce which is likely to continue for some time may, by notification in the Gazette, direct a revision of settlement in any area.