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 38] [Entire Act]

State of Maharashtra - Subsection

Section 38(3) in The Maharashtra Agricultural Produce Marketing (Regulation) Act, 1963

(3)No expenditure shall be incurred by a Market Committee on any item if there is no provision in the sanctioned budget therefore unless it can be met by re-appropriations from saving under any other budget head. The sanction for re-appropriation may be obtained from the State Marketing Board:Provided that, in case of, re-appropriation from one minor budget head to the other major budget head, such sanction for re-appropriation shall not be required.