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 5] [Entire Act]

State of Andhra Pradesh - Subsection

Section 5(2) in Andhra Pradesh Metropolitan Region and Urban Development Authorities Rules, 2018

(2)The Government may appoint the Chairperson, Vice-Chairperson and such other members whom the Government thinks necessary as required under the Act for discharging the functions of an Urban Development Authority.