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 5(6)] [Section 5] [Entire Act] State of Andhra Pradesh - Subsection Section 5(6)(a) in Andhra Pradesh Land Reforms (Ceiling On Agricultural Holdings) Act, 1973 (a)in a case where the trust is revocable by the author of the trust, be deemed to be held by such author or his successor-in-interest; and