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] [Entire Act]

State of Telangana - Section

Section 49 in Sri Konda Laxman Telangana State Horticultural University Act, 2007

49. Borrowing of Money.

- The University may accept moneys from the Government of India, Indian Council of Agricultural Research, the State Government, the University Grants Commission and also borrow money from a Bank or a corporation for the purpose of the University:Provided that where the University intends to borrow money from a Bank or a Corporation or both exceeding an amount of fifty lakhs of rupees at a time or in the aggregate, it shall obtain the prior written approval of the Government thereof.