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 11] [Entire Act]

State of Uttar Pradesh - Subsection

Section 11(2) in The U.P. Imposition Of Ceiling On Land Holdings Rules, 1961

(2)If the intimation under sub-rule (1) is sent by registered post, the postal receipt thereof shall be retained by the tenure-holder as proof. But when the intimation is delivered personally to the Collector or to the Prescribed Authority, necessary acknowledgments should be obtained therefor.