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 1] [Section 37(1)] [Section 37] [Entire Act] State of Andhra Pradesh - Subsection Section 37(1)(b) in Andhra Pradesh Court-fees and Suits Valuation Act, 1956 (b)if a part of the decree or other document is sought to be cancelled, such part of the amount or of the value of the property.