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 53(1)] [Section 53] [Entire Act]

State of Andhra Pradesh - Subsection

Section 53(1)(b) in The Andhra Pradesh Reorganisation Act, 2014

(b)the headquarters of such undertaking shall be apportioned between the two successor States on the basis of population ratio.