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 13A] [Entire Act] State of Andhra Pradesh - Subsection Section 13A(b) in Andhra Pradesh Prohibition Act, 1995 (b)is given an opportunity of making a representation in writing within such reasonable time as may be specified in the notice.