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 66(2)] [Section 66] [Entire Act]

State of Maharashtra - Subsection

Section 66(2)(f) in Maharashtra Jeevan Authority Act, 1976

(f)the limits upto which the Member-Secretary shall be competent to incur recurring or non-recurring expenditure in any financial year;