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 1] [Section 77(1)] [Section 77] [Entire Act] State of Andhra Pradesh - Subsection Section 77(1)(i) in The Andhra Pradesh Charitable and Hindu Religious Institutions and Endowments Act, 1987 (i)that the holder of the inam has effected a transaction which is null and void under Section 75;