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 2] [Entire Act]

State of Andhra Pradesh - Subsection

Section 2(24) in Andhra Pradesh Capital Region Development Authority Act, 2014

(24)"local body" means a Municipal Corporation constituted under the respective Act; or a Municipality or a Nagar Panchayat constituted under the Andhra Pradesh Municipalities Act, 1965; or a Gram Panchayat constituted under the Andhra Pradesh Panchayat Raj Act,1994 or any other body constituted under the relevant Act to govern the municipal services;