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 41] [Entire Act]

State of Assam - Subsection

Section 41(b) in The Assam Reorganisation (Meghalaya) Act, 1969

(b)where the recommendation or previous sanction required was that of the President, by the President. Procedure in financial matters