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 5A(1)] [Section 5A] [Entire Act] State of Jharkhand - Subsection Section 5A(1)(c) in The Court of Wards Act, 1879 (c)in the case of all estates,-(i)the estimates of revenue and expenditure for the first year after the Court assumes charge;(ii)expenditure on all exceptional items exceeding Rs. 1,000;