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 48(1)] [Section 48] [Entire Act] State of Andhra Pradesh - Subsection Section 48(1)(b) in The Andhra Pradesh Reorganisation Act, 2014 (b)in any other case, remain the property of the State of Andhra Pradesh :