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 64(2)] [Section 64] [Entire Act] State of Uttar Pradesh - Subsection Section 64(2)(c) in The U.P. Zamindari Abolition and Land Reforms Act, 1950 (c)the manner in which and the principles on which rent rates may be determined in areas in which no such rates have been determined;