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 68(2)] [Section 68] [Entire Act] State of Uttar Pradesh - Subsection Section 68(2)(c) in U.P. Revenue Code Rules, 2016 (c)he shall have a right to use the site for construction of a residential house, subject to existing rights of easement.