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 22(2)] [Section 22] [Entire Act] State of Uttar Pradesh - Subsection Section 22(2)(a) in The U.P. Avas Evam Vikas Parishad Adhiniyam, 1965 (a)the acquisition of any land which, in the opinion of the Board, is necessary for the scheme ;