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 9] [Entire Act]

State of Andhra Pradesh - Subsection

Section 9(i) in Laoni Rules, 1950

(i)The sale shall be held after giving 15 days previous notice to the inhabitants of the Village. A copy of the sale notice in Form H shall be pasted on the notice board of the Tahsil office and the village chavdi.