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 9(1)] [Section 9] [Entire Act]

State of Odisha - Subsection

Section 9(1)(vi) in Delegation of Financial Powers Rules, 1978

(vi)Funds provided for Charged expenditure shall not be re-appropriated to meet Voted expenditure and vice versa.