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)(f) in Andhra Pradesh (Andhra Area) Town-Planning Act, 1920 (f)What receipts shall be credited to the town planning fund referred to in section 30 and what expenditure shall be debited to it.