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 15] [Entire Act]

State of Maharashtra - Subsection

Section 15(2) in The Maharashtra Domestic Workers Welfare Board Act, 2008

(2)The fund shall be applied for meeting,-
(a)expenses of the Board in the discharge of its functions under section 10; and
(b)salaries, allowances and other remuneration of the members, officers and other employees of the Board;
(c)expenses on other objects and for the purposes authorized by the State Government.