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 6] [Entire Act]

State of Meghalaya - Subsection

Section 6(4) in The Meghalaya Fiscal Responsibility and Budget Management Act, 2006

(4)Notwithstanding any other provision contained in any Act or Rules, no new post shall be created in any department of the State Government or in Autonomous Bodies including Public Sector Undertakings, Companies, Statutory Bodies, Trust, Societies and Cooperative Societies, which are under the State Government, without prior concurrence of the Finance Department of Government.