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 16] [Entire Act]

State of Andhra Pradesh - Subsection

Section 16(5) in Andhra Pradesh Buildings (Lease, Rent And Eviction) Control Rules, 1961

(5)Court Fee payable on an application for execution of orders shall be Rs. 1-00 (Rupee one only).