Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 63A] [Entire Act] State of Maharashtra - Subsection Section 63A(3) in Maharashtra Public Trust Rules, 1951 (3)subject to the provisions of sub-rules (1) and (2), for the expenditure of more than rupees forty lacs, the State Government, shall have the powers to accord sanction to the proposals.]