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 273] [Entire Act] State of Andhra Pradesh - Subsection Section 273(2) in Andhra Pradesh Panchayat Raj Act, 1994 (2)The reports referred to in clause (b) of sub-Section (1) shall be submitted to the Government who shall decide the dispute in such manner as they may deem fit.