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 6] [Entire Act]

State of Odisha - Subsection

Section 6(4) in Orissa State Youth Welfare Board Rules, 1996

(4)Without prejudice to the generality of the provision in Sub-rule (3), the Executive Board shall approve the Annual Report and the Annual Audited Financial Statement of the State Board.