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 12] [Entire Act]

State of Andhra Pradesh - Subsection

Section 12(5) in Andhra Pradesh Urban Areas (Development) Act, 1975

(5)When the Authority makes any modifications to the plan under sub-section (1), it shall report to the government the full particulars of such modifications within thirty days of the date on which such modifications come into operation.