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 Sikkim - Subsection

Section 3(h) in Delegation of Financial Power Rules, 1977

(h)"Re-appropriation" means the transfer of funds from one primary unit if appropriation to another such unit.