Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 122B(4)] [Section 122B] [Entire Act] State of Uttar Pradesh - Subsection Section 122B(4)(ii) in The U.P. Zamindari Abolition and Land Reforms Act, 1950 (ii)every order of the Collector under this section shall, subject to the provisions of sub-section (4-D), be final.