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 222] [Entire Act]

State of Gujarat - Subsection

Section 222(2) in Gujarat Panchayats Act, 1961

(2)The fund established under sub-section (1), shall be non-lapsable and shall be invested in the prescribed manner.[(3) and (4) ***.]