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 3] [Entire Act]

State of Andhra Pradesh - Subsection

Section 3(5) in Andhra Pradesh Works of Licensees Rules, 2007

(5)Every order made by a District Magistrate ora Commissioner of Police or an authorised officer under sub rule (1) shall be subject to revision by the Commission.