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 3] [Section 2] [Entire Act]

State of Andhra Pradesh - Subsection

Section 2(19) in The Andhra Pradesh Charitable and Hindu Religious Institutions and Endowments Act, 1987

(19)"prescribed" means prescribed by rules made by the Government under this Act;