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 32] [Entire Act]

State of Andhra Pradesh - Subsection

Section 32(3) in Andhra Pradesh Electricity Reform Act, 1998

(3)The term of the members of advisory Committe shall be for a period of three years and one third of the members shall retire annually.