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 9(4)] [Section 9] [Entire Act] State of Andhra Pradesh - Subsection Section 9(4)(c) in National Rural Employment Guarantee Scheme - AP Social Audit Rules, 2008 (c)No requests for re-examination of witnesses or re-enquiry shall be entertained in this hearing.