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 15(1)] [Section 15] [Entire Act] State of Andhra Pradesh - Subsection Section 15(1)(h) in Andhra Pradesh Gram Panchayat Land Development (Layout and Building) Rules, 2002 (h)Any other service which the Government may declare to be a public utility service from time to time for the purpose of this clause;