Section 4(1)(c) in Andhra Pradesh Forest Act, 1967
(c)appointing a Forest Settlement Officer to consider the objections, if any, against the declaration under clause (b) and to enquire into and determine the existence, nature and extent of any rights claimed by, or alleged to exist in favour of, any person in or over any land comprised within such limits, or to any forest produce of such land, and to deal with the same as provided in this Chapter.