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 5] [Entire Act]

State of Odisha - Subsection

Section 5(5) in Delegation of Financial Powers Rules, 1978

(5)While communicating allotments, it should be stipulated that expenditure can be incurred only after appropriation has been authorised by law.