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 35] [Entire Act]

State of Karnataka - Subsection

Section 35(3) in The Karnataka Tank Conservation and Development Authority Act, 2014

(3)The Authority may release funds to the District Executive Authority for implementation of the scheme or program in such manner as may be prescribed.