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 211] [Entire Act]

State of Uttar Pradesh - Subsection

Section 211(2) in U.P. Revenue Code, 2006

(2)No order shall be reviewed under sub-section (1), except on the following grounds -
(a)discovery of any new and important matter or evidence;
(b)some mistake or error apparent on the fact of record;
(c)any other sufficient reason.