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 163] [Entire Act] State of Telangana - Subsection Section 163(1) in Telangana Land Revenue Act, 1317 F. (1)When a memorandum of appeal admitted is the appellate authority may, pending decision of the appeal, direct the execution of the order or decision under appeal to be stayed.