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] [Entire Act]

State of Punjab - Section

Section 5 in The Punjab Scheduled Castes Land Development and Finance Corporation Act, 1970

5. [ Authorised Capital [Substitued by Punjab Act 16 of 1979.]

. - The authorised capital of the Corporation shall be such sum not less than ten crores of rupees as the State Government may fix.]