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 172(11)] [Section 172] [Entire Act]

State of Jharkhand - Subsection

Section 172(11)(b) in Bihar Education Code, 1961

(b)no re-appropriation shall be made from or to the head "prizes, grants to athletic clubs and common rooms charges.