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 4(5)] [Section 4] [Entire Act] State of Andhra Pradesh - Subsection Section 4(5)(e) in The Andhra Pradesh Land Reforms (Ceiling on Agricultural Holdings) Rules, 1974 (e)the land revenue payable on each land; and