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 23] [Entire Act]

State of Andhra Pradesh - Subsection

Section 23(2) in Andhra Pradesh Metropolitan Region and Urban Development Authorities Rules, 2018

(2)The accounts shall be operated upon either by the Metropolitan Commissioner/Vice Chairperson or any two whole-time paid officers of the Authority, who may be authorized by the Metropolitan Commissioner/Vice-Chairperson in this behalf from time to time.