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 3] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 3(4) in Jammu and Kashmir Compensatory Afforestation Fund Rules, 2018

(4)The Government may also credit to the State Fund constituted by it-
(i)grants-in-aid received, if any, by the State Authority ;
(ii)any loan taken or any borrowings made by the State Authority ;
(iii)any other sum received by the State Authority by way of benefaction, gift or donations.