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 16] [Entire Act]

State of Uttar Pradesh - Subsection

Section 16(5) in U.P. Revenue Code Rules, 2016

(5)Every Gram Panchayat shall be responsible to affix, specify, maintain and repair the boundary marks in respect of villages falling within its Panchayat area.