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] [Entire Act]

State of Andhra Pradesh - Section

Section 15 in Andhra Pradesh (Andhra Area) Tenancy Rules, 1980

15. Notice by landlord:.

- The Notice referred to in Section 12 shall be given to the Special Officer and the cultivating tenant in person or sending it to them by registered post acknowledgement due.