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 127] [Entire Act]

State of Uttar Pradesh - Subsection

Section 127(2) in The U.P. Zamindari Abolition and Land Reforms Act, 1950

(2)The State Government may make such incidental and consequential provisions as may appear to be necessary for this purpose.