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 109] [Entire Act]

State of Himachal Pradesh - Subsection

Section 109(3) in The Himachal Pradesh Panchayati Raj Act, 1994

(3)Any sum credited into the said Fund under sub-sections (1) and (2) shall bean expenditure charged on the Consolidated Fund of the State of Himachal Pradesh.