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] [Entire Act]

State of Uttar Pradesh - Section

Section 12 in U.P. Revenue Code, 2006

12. Collectors and Additional Collectors.

(1)The State Government shall appoint, in each district, a Collector who shall be in charge of the revenue administration thereof and shall exercise all the powers and discharge all the duties conferred and imposed on a Collector by or under this Code or any other law for the time being in force.
(2)The State Government may appoint one or more Additional Collectors in a district.
(3)An Additional Collector shall, subject to the direction and control of the Slate Government or of the Collector, exercise all powers and discharge all duties of Collector.
(4)The provisions of this Code and every other law for the time being applicable to the Collector shall apply to the Additional Collector when exercising powers or discharging any duties under this section as if he were the Collector of the district.
(5)[ The State Government may, at the time of making the appointment or at any time subsequent thereto, designate any Additional Collector, as Additional Collector (Judicial) and any such Additional Collector (Judicial) shall be allotted only judicial business. Such an Additional Collector (Judicial) shall exercise such powers and discharge such duties of Collector in such cases or classes of cases as the State Government, or in the absence of any direction from the State Government, the Collector of the District, may direct.] [Inserted by U.P. Act No. 4 of 2016, dated 11.3.2016.]