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 18] [Entire Act]

Union of India - Subsection

Section 18(1B) in The Khadi And Village Industries Commission Act, 1956

(1B)The sums credited under sub-section (1),--
(a)to the khadi fund, shall be applied for the purposes relating to khadi;
(b)to the village industries fund, shall be applied for the purposes relating to village industries and products of handicrafts;
(c)to the general and miscellaneous fund, shall be applied for the purposes relating to khadi and village industries and for meeting the salary, allowances and other remuneration of the members, officers and other employees of the Commission and other administrative expenses of the Commission.]