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 5] [Entire Act]

State of Andhra Pradesh - Subsection

Section 5(4) in Andhra Pradesh Agricultural Indebtedness (Relief) Rules, 1977

(4)The notice referred to in sub rule (3) shall be in from 6 and shall in the case of a notice to the respondent be accompanied by a copy of the appeal.