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 172] [Entire Act]

State of Uttar Pradesh - Subsection

Section 172(b) in U.P. Revenue Code Rules, 2016

(b)That such an application was made but has been rejected by the Collector or the Commissioner, as the case may be;