Section 46A(2) in Telangana Land Revenue Act, 1317 F.
(2)No notification shall be made under sub-section (1) until after the issue of a general notice to the owners of such trees in the local area concerned calling upon them to show cause within a reasonable period to be specified in such notice why such notification should not be made and until their objections, if any, and any evidence that they may produce in support of the same have been heard by an officer duly appointed by Government in that behalf and have been considered by the Government.