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 57] [Entire Act]

State of Gujarat - Subsection

Section 57(1) in The Gujarat Rural Housing Board Act, 1972

(1)Where in the opinion of the Board, circumstances of extreme urgency have arisen, it shall be lawful for the Board to make in any year,-
(a)recurring expenditure not exceeding fifty thousand rupees.
(b)non-recurring expenditure not exceeding two lakhs of rupees, notwithstanding the fact that such expenditure has pot been included in its annual programme or supplementary programme sanctioned by the State Government or the variation of the programme made under section 32.