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 46] [Entire Act]

State of Uttar Pradesh - Subsection

Section 46(2) in U.P. Zamindari Abolition and Land Reforms Rules, 1952

(2)Any amount already paid to an intermediary on account of interim compensation under-sub-rule (1) shall be deducted in arriving at the amount which may be payable to him upon any second or subsequent application.