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 3I] [Entire Act]

State of Maharashtra - Subsection

Section 3I(3) in The Hyderabad (Abolition of Cash Grants) Act, 1952

(3)The bonds shall be of such denominations and shall be in such forms as may be prescribed.