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 38(3)] [Section 38] [Entire Act]

State of Andhra Pradesh - Subsection

Section 38(3)(d) in Andhra Pradesh (Andhra Area) Town-Planning Act, 1920

(d)The qualifications of the person who shall be the chairman of the joint committee or the manner in which he shall be elected or appointed.