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 36(2)] [Section 36] [Entire Act] State of Uttar Pradesh - Subsection Section 36(2)(a) in The U.P. Avas Evam Vikas Parishad Adhiniyam, 1965 (a)has been receiving the rent of the building or land merely as agent or trustee for some other person, and