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 68] [Entire Act]

State of Uttar Pradesh - Subsection

Section 68(1) in U.P. Revenue Code, 2006

(1)All sums received under this Code by a [Gram Panchayat] [Substituted 'Gram Sabha' by U.P. Act No. 4 of 2016, dated 11.3.2016.], Gram Panchayat or a Bhumi Prabandhak Samiti shall be credited to the Gaon Fund:Provided that the amount of damages or compensation recovered under Section 67 shall be credited to the Consolidation Gaon Fund.