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] [Section 84] [Entire Act]

State of Andhra Pradesh - Subsection

Section 84(2) in Andhra Pradesh Capital Region Development Authority Act, 2014

(2)all rights in the original plots which have been re-constituted into re-constituted plots/land shall be determined and the reconstituted plots/land shall become subject to the rights settled by the Planning Officer.