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 112] [Entire Act]

State of Gujarat - Subsection

Section 112(2) in Gujarat Panchayats Act, 1961

(2)Any surplus funds in the hands of a panchayat which may not be required for current charges, may be invested in such manner as may be prescribed.