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 48] [Entire Act]

State of West Bengal - Subsection

Section 48(3) in The West Bengal Panchayat Act, 1973

(3)No expenditure shall be incurred unless the budget is approved [under clause (d) of sub-section (2).] [Words, figure, letter and brackets substituted for the words 'by the Panchayat Samiti.' by W.B. Act 18 of 1994.]