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 44] [Entire Act]

State of Himachal Pradesh - Subsection

Section 44(4) in Himachal Pradesh Universities of Agriculture, Horticulture and Forestry Act, 1986

(4)Government Grants - Subject to availability of funds, the State Government shall every year make non-lapsable lump sum grants to the University as follows :-
(a)a grant not less than the estimated net expenditure of pay and allowances of the staff, contingencies, supplies and services of the University; and
(b)an annual increase in grant to meet such additional items of expenditure, recurring and non-recurring, as per requirements of the University, on account of new schemes and programmes, revision of pay scales, increments, increase in dearness and other allowances payable to the staff.