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(2)] [Section 19] [Entire Act] State of Andhra Pradesh - Subsection Section 19(2)(j) in Hyderabad Metropolitan Development Authority Act, 2008 (j)Any other service which the Government may declare to be a public utility service from time-to-time for the purpose of this Section: