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] [Entire Act]

State of Uttar Pradesh - Section

Section 196 in U.P. Zamindari Abolition and Land Reforms Rules, 1952

196.

(1)The provisional statement in Z.A. Form 60-B shall be prepared for each village by the Lekhpal who shall make entries from column 1 to column 8 with the help of the entries in the current khatauni and in the Statement in Z.A. Form 60-A.
(2)The land revenue payable by a bhumidhar or sirdar shall be rounded off to the nearest multiple of five paise.