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 8] [Entire Act]

State of Andhra Pradesh - Subsection

Section 8(3) in Illegally Acquired Property (Receipt, Management And Disposal) Rules, 2018

(3)The packages referred to in sub-rules (1) anti (2) shall be stored systematically case wise, serial wise, year wise and with proper identification marks to facilitate re-check and inspection.