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 125] [Entire Act]

State of Uttar Pradesh - Subsection

Section 125(d) in U.P. Revenue Code Rules, 2016

(d)That the allottee shall not damage or appropriate any tree or other improvement existing on the land allotted.