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 12] [Entire Act]

State of Andhra Pradesh - Subsection

Section 12(b) in Andhra Pradesh Panchayat Raj Institutions Borrowing Loans Rules, 2003

(b)A feasibility report from a registered technical expert, who will satisfy about the accuracy and the market trends so as to ensure smooth and timely repayment of loans and the advisability of taking up the venture in the context of its demand etc., for enabling Panchayat Raj Institutions to make repayment.