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 222 in U.P. Zamindari Abolition and Land Reforms Rules, 1952

222.

[Amins] [Substituted by Notification No. 7996/I-A-1282-1952, dated 08.10.1952.] are not authorized to demand from a tenure-holder any amount before it has fallen due.Section D - Collections