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 29] [Entire Act]

State of Uttar Pradesh - Subsection

Section 29(2) in The U.P. Land Revenue Act, 1901

(2)It shall be the duty of the Gaon Sabhas to maintain and keep in repair at its cost tire permanent boundary marks lawfully erected on the village situate within its jurisdiction.