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 1] [Section 40] [Entire Act]

State of Kerala - Subsection

Section 40(2) in Kannur University Act, 1996

(2)Every Ordinance or amendment to an Ordinance including repeal of an Ordinance which involves expenditure shall be made only with the prior approval of the Government:Provided that no prior approval of the Government shall be necessary for incurring any such expenditure, if the expenditure involved is not more than ten thousand rupees in the aggregate in a financial year.