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 110] [Entire Act]

State of Andhra Pradesh - Subsection

Section 110(6) in Andhra Pradesh Capital Region Development Authority Act, 2014

(6)Any expenses incurred by the Commissioner under sub-section (5) shall be a sum due to the Authority under the Act from the person in default.