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 16] [Entire Act]

State of Andhra Pradesh - Subsection

Section 16(11) in The Andhra Pradesh Land Reforms (Ceiling on Agricultural Holdings) Rules, 1974

(11)Every miscellaneous application filed before the Revenue Divisional Officer, the District Collector, Tribunal or Appellate Tribunal shall bear a Court-fee stamp of one rupee.