Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 133(2)] [Section 133] [Entire Act] State of Jharkhand - Subsection Section 133(2)(a) in Jharkhand Municipal Act, 2011 (a)no portion thereof shall, without the previous sanction of the State Government, be applied to any purpose other than that for which it has been raised, and