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 18A] [Entire Act] State of Andhra Pradesh - Subsection Section 18A(3) in Andhra Pradesh Public Libraries Act, 1960 (3)The Government shall have power to review any of removal published under sub-section (1) and pending such review to stay such order.