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 41] [Entire Act]

State of Rajasthan - Subsection

Section 41(2) in THE RAJASTHAN ELECTROPATHY SYSTEM OF MEDICINE ACT, 2018

(2)There shall be placed to the credit of the Fund -
(a)grants and loans received from the State Government;
(b)all fees received by the Board on account of registration of Electropaths
and admission to the Board’s examinations;
(c)contribution received from any local authority or any Electropathic
association; and
(d)all sums received by or on behalf of the Board from sources other than
those mentioned in the foregoing clauses.