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 2] [Entire Act]

State of Andhra Pradesh - Subsection

Section 2(c) in Andhra Pradesh Agricultural Land (Conversion for Non-Agricultural purposes) Rules, 2018

(c)"Competent authority" means Sub-Collector / Revenue Divisional Officer of the Revenue Division or any other officer authorised by the Government.