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] [Entire Act]

State of Andhra Pradesh - Section

Section 3 in The Andhra Pradesh And Mysore (Transfer Of Territory) Act, 1968

3. Transfer of territory from Mysore to Andhra Pradesh.

(1)As from the appointed day, there shall be added to the State of Andhra Pradesh the territory specified in the Schedule which shall thereupon cease to form part of the State of Mysore.
(2)The transferred territory shall be included in, and form part of the Hindupur taluk of Anantapur district in the State of Andhra Pradesh.
(3)Nothing in sub-section (2) shall be deemed to affect the power of the State Government to alter, after the appointed day, the name, extent or boundaries of any district or taluk in the State of Andhra Pradesh.