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(4)] [Section 8] [Entire Act] State of Andhra Pradesh - Subsection Section 8(4)(e) in Andhra Pradesh Higher Education Regulatory and Monitoring Commission Rules, 2019 (e)A reasonable surplus required for growth and development of the Higher Educational Institutions,