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 1] [Entire Act]

State of Karnataka - Section

Section 110 in Karnataka Agricultural Produce Marketing Act 1966

110. Marketing Development Fund.

(1)The amounts paid under sections 92 and 109 and all other receipt of the Board [ including loans raised] [Inserted by Act 17 of 1980 w.e.f.30.6.1979] shall be credited to a fund called the Marketing Development Fund.
(2)All expenditure incurred by the Board shall be defrayed out of the said fund.