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 34(2)] [Section 34] [Entire Act] State of Andhra Pradesh - Subsection Section 34(2)(b) in Andhra Pradesh (Telangana Area) Tenancy & Agricultural Lands Act, 1950 (b)if there is no such person, the person whose qualifying period is the period specified in sub-clause (2) of that clause.