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 5] [Entire Act]

State of Andhra Pradesh - Subsection

Section 5(1) in THE ANDHRA PRADESH PULSES BOARD ACT, 2020

(1)The Managing Director shall be the Chief Executive Officer of the Board and he is responsible of administration.