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 143] [Entire Act]

State of Uttar Pradesh - Subsection

Section 143(5) in The United Provinces Tenancy Act, 1939

(5)Such officer shall record the opinions of the assessors and, in making his award, shall have regard thereto.