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 20] [Entire Act]

State of Odisha - Subsection

Section 20(a) in Delegation of Financial Powers Rules, 1978

(a)No expenditure shall be incurred without valid appropriation or re-appropriation sanctioned by the competent authority.