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 49] [Entire Act]

State of Uttar Pradesh - Subsection

Section 49(b) in U.P. Revenue Code (Amendment) Act, 2016

(b)in sub-section (2), -
(i)in clause (a), for the words and figure "any land referred to in sub-section (1)" the words and figure "any vacant land referred to in sub-section (1)" shall be substituted;
(ii)for clause (c), the following clause shall be substituted, namely -