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 26] [Entire Act]

State of Andhra Pradesh - Subsection

Section 26(1) in Andhra Pradesh Tourism, Culture and Heritage Board Act, 2017

(1)The powers of administrative sanction of expenditure shall be as follows subject to revision by the Board from time to time.
(a)The Chief Executive Officer, Director General and Executive Committee shall have power to sanction expenditure as may be specified.
(b)Council shall have powers to sanction expenditure within the budgetary amount allocated to it for the financial year by the Authority or Commission or Government.