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 26] [Entire Act]

State of Haryana - Subsection

Section 26(2) in The Punjab Khadi and Village Industries Board Act, 1955

(2)[ The Board shall not be competent to transfer funds sanctioned for one scheme to another scheme, -
(a)where funds in respect of such schemes are allotted by the Commission, without the prior approval of the Commission; and
(b)in any other case, without the prior approval of the Government.]