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 7] [Entire Act]

State of Rajasthan - Subsection

Section 7(a) in Rules for the Cash Grant-in-aid to Temples and Other Religious and Charitable Institutions

(a)All new cases of grant-in-aid and every case of annual payment of recurring or hereditory grant-in- aid exceeding Rs. 600/- per annum shall require a sanction of the Government.