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 Madhya Pradesh - Section

Section 23 in The M.P. Ayurvedic, Unani Tatha Prakritic Chikitsa Vyavasayi Adhiniyam, 1970

23. Objects to which Board Fund may be applied.

- The Board Fund shall be applicable to the following objects :-
(a)the repayment of debts incurred by the Board for the purposes of this Act and the rules and regulations made thereunder;
(b)the expenses of any suit or proceedings to which the Board is a party;
(c)the payment of the salaries and allowances to the officers and servants of the Board;
(d)the payment of allowances to the office-bearers of the Board;
(e)the payment of any expenses incurred by the Board in carrying out the provisions of this Act and the rules and regulations made thereunder;
(f)any other expenses incurred for the promotion and development of medical education, research and training declared by the Board to be in the general interest of medical profession.