[Cites 0, Cited by 0]
[Entire Act]
State of Andhra Pradesh - Section
Section 16th in Andhra Pradesh (Telangana Area) Tenancy & Agricultural Lands Rules, 1950
16th. November, 1950.
Form - VIIOf Receipt(See Rule 13)| District | Taluqa | Village | Survey No. | Pote No. or Hissa No. | Area | Name of the field, if any |
| (1) | (2) | (3) | (4) | (5) | (6) | (7) |
| Name of tenant | Rent agreed upon (if crop share, rent according to appraisement) for the year | Rent actually recovered in cash or kind | Total rent in cash or kind recovered during the current year |
| (8) | (9) | (10) | (11) |
| Survey No. | Pote Hissa No. | Name of the field | Area | Assessment of Revenue | In the case of a dwelling house the approximate extent and boundaries |
| (1) | (2) | (3) | (4) | (5) | (6) |
| Name | Father's name | Address |
| 1. | ||
| 2. | ||
| 3. |
| Survey No. | Pote-Hissa No. | Name of the field | Area | If the petition relates to a house the approximate extent and boundaries should be given |
| Name | Father's name | Address |
| 1. | ||
| 2. | ||
| 3. |
| Item | Description of the Documents |
| Village | Survey No. | Pote Hissa No. | Name of the field | Area | Assessment | In the case of a dwelling house the approximate extent and boundaries |