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 4] [Entire Act]

State of Haryana - Subsection

Section 4(4) in The Haryana Rural Development Fund Act, 1983

(4)To the credit of the Fund shall be placed -
(a)all collections of cess under Section 3; and
(b)grants from the State Government and local authorities.