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 53C(8)] [Section 53C] [Entire Act] State of Andhra Pradesh - Subsection Section 53C(8)(b) in Andhra Pradesh (Telangana Area) Tenancy & Agricultural Lands Act, 1950 (b)Where no such agreement can be reached, the Government shall appoint as Arbitrator a person qualified for appointment as a District Judge.