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 32] [Entire Act]

State of Uttar Pradesh - Subsection

Section 32(2) in U.P. Revenue Code, 2006

(2)No application for correction of error under sub-section (1) where is claim is based solely on possession as well as involving intricate question of title shall be maintainable.