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 33] [Entire Act]

State of Rajasthan - Subsection

Section 33(4) in The Bonded Labour System (Abolition) Ordinance, 1975

(4)The periods specified herein for preparation of statement of programme and financial estimate and approval thereof may be extended by the State Government for proper cause.