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 72] [Entire Act]

Bengal Presidency - Subsection

Section 72(2) in Calcutta Port Act, 1890

(2)Supplementary estimate to be submitted to Central Government.- Every such supplementary estimate shall be considered and sanctioned by the Commissioners in meeting and submitted to the 1[Central Government] in the same manner as if it were an original annual estimate.