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 44(2)] [Section 44] [Entire Act] State of Andhra Pradesh - Subsection Section 44(2)(e) in Andhra Pradesh (Andhra Area) Town-Planning Act, 1920 (e)The kinds of expenditure connected with town-planning which shall be met out of current revenues and those that shall be met out of loans or other capital receipts.