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(5)] [Section 22] [Entire Act] State of Andhra Pradesh - Subsection Section 22(5)(e) in Andhra Pradesh Metropolitan Region and Urban Development Authorities Act, 2016 (e)for allotment of a reconstituted plot / land to any owner dispossessed of land in furtherance of the scheme.