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 Andhra Pradesh - Section

Section 21 in Andhra Pradesh Core Digital Data Authority (Effective Delivery of e-Services) Act, 2017

21. Grants by State Government.

- The State Government may, make to the Authority, grants of such sums of money as it may think fit for being utilised for the purposes of this Act.