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 19(5)] [Section 19] [Entire Act] State of Andhra Pradesh - Subsection Section 19(5)(e) in Andhra Pradesh Law Officers (Appointment and Conditions of Service) Rules, 1999 (e)Pubic Prosecutors in District and Sessions Courts shall be paid a consolidated remuneration of Rs, 8.000/- (Rupees eight thousand only) per month.