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 30] [Entire Act]

Union of India - Subsection

Section 30(1) in The Regional Centre for Biotechnology Act, 2016

(1)The Regional Centre shall maintain a Fund to which shall be credited-
(a)all moneys provided by the Central Government;
(b)all fees and other charges received by the Regional Centre;
(c)all moneys received by the Regional Centre by way of grants, gifts, donations, benefactions, bequests or transfers; and
(d)all moneys received by the Regional Centre in any other manner or from any other source.