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 22A(4)] [Section 22A] [Entire Act] Union of India - Subsection Section 22A(4)(ii) in The Sugar Development Fund Rules, 1983 (ii)The sub-committee or Committee shall record the reasons in writing if it decides that an applicant is not eligible for loan.