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] [Entire Act]

State of Andhra Pradesh - Section

Section 191 in Andhra Pradesh Rules Under the Registration Act, 1908

191.

The exemption from personal appearance contemplated by Section 88 shall be held to apply also to:
(i)A Government officer who is an ex-officio President or Chairman of local body;
(ii)an agent to Court of Wards
(iii)an Official Receiver;
(iv)Officers of Government whose services are lent to local bodies or who perform other duties retaining a lien on Government posts such as Commissioner of Municipalities, Liquidators of Co-operative Societies and Managers of Estates under the superintendence of the Court of Wards;
(v)Commissioners of Municipalities whether holding lien on Government posts or not; and
(vi)Commissioners of Municipal Corporations of Hyderabad and Secunderabad.