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 8(1)] [Section 8] [Entire Act] State of Andhra Pradesh - Subsection Section 8(1)(b) in Andhra Pradesh Panchayats Extension to Scheduled Areas (PESA) Rules, 2011 (b)Verify the veracity of social status claims of all the Pattadars as to whether Pattadar is a genuine scheduled tribe.