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 89] [Entire Act]

State of Uttar Pradesh - Subsection

Section 89(i) in U.P. Zamindari Abolition and Land Reforms Rules, 1952

(i)who is a transferor, the amount of land revenue shown in R.G. Form 1 shall be added to the amount of aggregate land revenue assessed or deemed to be assessed on the intermediary. and the multiple applicable shall then be calculated,