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 21] [Entire Act]

State of Andhra Pradesh - Subsection

Section 21(6) in Andhra Pradesh (Telangana Area) Tenancy & Agricultural Lands Act, 1950

(6)[] [Sub-rule (4) added and sub-rule (4) and (5) re-numbered as (5) and (6) respectively by Act 3 of 1954.] Any sale of a site effected in contravention of the Section shall be void.