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 8] [Entire Act]

State of Andhra Pradesh - Subsection

Section 8(4) in Andhra Pradesh Bangaru Talli Girl Child Promotion And Empowerment Act, 2013

(4)The Tahsildar of a Mandal in rural areas and Municipal Commissioner in urban areas shall be the Mandal/Municipal Implementing Authority.