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 17(10)] [Section 17] [Entire Act] State of Telangana - Subsection Section 17(10)(ii) in Telangana Panchayat Raj Act, 2018 (ii)The expression "Revenue Divisional Officer" shall include the Sub-Collector or Assistant Collector in-charge of Revenue Division, for the purposes of this section.