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] [Entire Act]

State of Andhra Pradesh - Section

Section 5 in Andhra Pradesh Municipalities (Powers of Inquiry Officers) Rules, 1968

5.

Any person summoned merely to produce a document shall be deemed to have complied with the summons if the causes such document to be produced, instead of attending personally to produce the same.