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 22] [Entire Act]

State of Rajasthan - Subsection

Section 22(3) in Rajasthan Go-Seva Ayog Act, 1995

(3)As and when the budget is sanctioned by the State Government, the commission shall be competent to appropriate the amounts out of the fund for the purposes for which the provision is made in the budget.