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 4] [Entire Act]

State of Odisha - Subsection

Section 4(vii) in The Orissa Loan Stipend Fund Rules

(vii)The sums out of the accumulations in the Fund when invested in securities shall be debited to the head "829-Development and Welfare Funds-Development Fund for Educational purposes -Orissa Loan Stipend Fund (Outgoings)" and the proceeds of the securities when sold shall be taken credit under the receipt side of the head "829-Development Welfare Funds-(a)-Development Fund for Educational purposes-(A)-Orissa Loan Stipend Fund (Receipt)";