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 98] [Entire Act]

State of Uttar Pradesh - Subsection

Section 98(2) in U.P. Revenue Code Rules, 2016

(2)Every lease of land under section 94 or section 95 carrying annual rent exceeding Rs.100/- shall be executed by registered instrument only.