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 39] [Entire Act]

State of Uttar Pradesh - Subsection

Section 39(1) in Uttar Pradesh Rural Housing Board Act, 1983

(1)Where as a result of the execution of any housing scheme, any plot is re-constituted or any person is dispossessed from any land, any person affected by such re-constitution or dispossessed may apply to the Board, in the manner prescribed, for compensation.