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 Jammu-Kashmir - Section

Section 54 in Jammu and Kashmir Co-Operative Societies Act, 1989

54. Agreement by Government and apex societies subject to the foregoing provisions of this chapter.

(a)The Government may enter into an agreement with the apex society setting out the terms and conditions on which it shall provide money to the apex society for the purpose specified in section 44;
(b)The apex society may, with the previous approval of the Government, enter into an agreement with a central society setting out the terms and conditions on which it shall provide money to that society from the "Principal Government Partnership Fund" for the purpose specified in clause (b) of sub-section (2) of section 45.