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 1] [Entire Act]

Union of India - Section

Section 20 in The Mahatma Gandhi National Rural Employment Guarantee Act, 2005

20. National Employment Guarantee Fund.—

(1)The Central Government shall, by notification, establish a fund to be called the National Employment Guarantee Fund for the purposes of this Act.
(2)The Central Government may, after due appropriation made by Parliament by law in this behalf, credit by way of grants or loans such sums of money as the Central Government may consider necessary to the National Fund.
(3)The amount standing to the credit of the National Fund shall be utilised in such manner and subject to such conditions and limitations as may be prescribed by the Central Government.