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 33] [Entire Act]

Union of India - Subsection

Section 33(2A) in The National Capital Region Planning Board Rules, 1985

(2A)[ The accounts of the Board, before audited by the Comptroller and Auditor General of India, shall be approved and authenticated by the Member-Secretary on behalf of the Board.] [Inserted by Notification No. G.S.R. 205(E) dated 18.3.2004 (w.e.f. 22.5.1985)]