Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 33(1)] [Section 33] [Entire Act] State of Andhra Pradesh - Subsection Section 33(1)(d) in Andhra Pradesh Residential and Non-Residential Premises Tenancy Act, 2017 (d)the applicant may file a rejoinder, (including electronic filing) if any, after serving the copy to the opposite party"