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 Karnataka - Section

Section 20 in The Karnataka Scheduled Castes Sub-Plan And Tribal Sub-Plan (Planning, Allocation And Utilization Of Financial Resources) Act, 2013

20. Budget allocations.—

The annual Scheduled Castes Sub-Plan or Tribal Sub-Plan approved by the State Council shall be included in the Demands for Grants of the departments under the relevant head of account for the Scheduled Castes Sub-Plan or Tribal Sub-Plan.