Section 154(5)(c) in The U.P. Zamindari Abolition and Land Reforms Act, 1950
(c)(i)The State Government may, either on the report of a Revenue Officer or on an application by any person or of its own motion, call for the records of any proceedings or case for the purpose of satisfying itself as to the legality or propriety of such proceedings or order made therein and may pass such order in relation thereto as it may think fit; and(ii)No order shall be passed under this sub-section which adversely affects any person unless such person has been given a reasonable opportunity of being heard.