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 30] [Entire Act]

State of West Bengal - Subsection

Section 30(6) in The West Bengal Primary Education Act, 1973

(6)If the State Government does not approve of the budget estimate as revised by the Board or if the budget estimate is returned by the Board without revision, the State Government may amend the budget estimate by making -
(a)such modifications as are in its opinion necessary to render the estimate reasonably accurate with reference to ascertainable facts or to balance the income and the expenditure;
(b)additions, alterations or modifications in any provision relating to new expenditure of a recurring nature;
(c)any alteration or modification in any provision for expenditure which, in its opinion, is not in accordance with the provisions of this Act;
and shall approve the budget estimate so amended and forward it to the Board.[* * * * * * * * * * * * * *] [[Sub-section (7) omitted by W.B. Act 14 of 1987, which was as under :-'(7) If the State Government does not accord its approval the said estimate within two months of the receipt thereof for such approval or within two months of the resubmission thereof with or without revision, the said estimate shall be deemed to have been approved by the State Government.'.]]