Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 24] [Entire Act]

Union of India - Subsection

Section 24(1) in The School of Planning and Architecture Act, 2014

(1)Every School shall maintain a Fund to which shall be credited to-
(a)all moneys provided by the Central Government;
(b)all fees and other charges received by the School;
(c)all moneys received by the School by way of grants, gifts, donations, benefactions, bequests or transfers;
(d)all moneys received by the School from utilisation of intellectual property arising from research conducted or provision of advisory or consultancy services by it; and
(e)all moneys received by the School in any other manner or from any other source.