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 72] [Entire Act]

State of Andhra Pradesh - Subsection

Section 72(3) in Andhra Pradesh Housing Board Act, 1956

(3)No bye-law made by the Board shall come into force until it has been confirmed by the Government with or without modification;