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 1st(3)] [Section 1st] [Entire Act] State of Uttar Pradesh - Subsection Section 1st(3)(b) in The U.P. Imposition Of Ceiling On Land Holdings Rules, 1961 (b)the lessee shall utilize the land for cultivation or for other purpose connected with agriculture;