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 12] [Entire Act]

State of Odisha - Subsection

Section 12(3) in The Orissa Cultural Grants Rules, 1995

(3)A copy of the Sanction Order shall be endorsed to the grantee voluntary Organisation, with the instruction, to the said Organisation to furnish to the Collector the Bond of Agreement (inclusive of the Undertaking and the Stamped Receipt), specified in the Schedule II, latest within two months from the date of sanction ordinarily.