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 30(1)] [Section 30] [Entire Act] State of Uttarakhand - Subsection Section 30(1)(ii) in Kumaun and Uttarkhand Zamindari Abolition and Land Reforms Rules, 1965 (ii)Name, parentage and address of the asami from whom land is sought to be resumed.