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

163.

In conducting a sale the court shall follow the procedure relating to sales of immovable property in execution of a decree prescribed in order XXI of the First Schedule to the Code of Civil Procedure 1908.