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 36(2)] [Section 36] [Entire Act] State of Andhra Pradesh - Subsection Section 36(2)(d) in Andhra Pradesh Electricity Reform Act, 1998 (d)for the purpose of enabling or assisting any competent person to carryout functions under the enactment relating to insolvency;