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]

State of Uttar Pradesh - Subsection

Section 24(1) in U.P. Rural Institute of Medical Sciences and Research, Saifai Act, 2005

(1)The Institute shall maintain a fund in which shall be credited:-
(a)all moneys provided by the State Government;
(b)all fees and other charges received by the Institute;
(c)all moneys received by the Institute by way of grants, gifts, donations, benefactions, bequests or transfer;
(d)all moneys received by the Institute in any other manner or from any other source.