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] [Entire Act]

State of Odisha - Section

Section 239 in Orissa Municipal Rules, 1953

239.

The Committee or society in charge of any school or schools receiving grant-in-aid from a Council shall be responsible for the due expenditure of the school found in accordance with the conditions of the grant. It may appoint a Secretary to conduct its correspondence with the Council.