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 48(2)] [Section 48] [Entire Act] State of Andhra Pradesh - Subsection Section 48(2)(b) in Andhra Pradesh Real Estate (Regulation and Development) Rules, 2017 (b)The notice shall specify a date and time for further hearing;