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 18] [Entire Act]

State of Telangana - Subsection

Section 18(2) in Telangana Khadi and Village Industries Board Act, 1958

(2)The Board may ask for specific allocations of funds from the funds of the [Commission] [Substituted for 'Central Board' by Act No.5 of 1962.] to be spent on schemes undertaken by the Board subject to the approval of the [Commission] [Substituted for 'Central Board' by Act No.5 of 1962.].