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 4] [Entire Act]

State of Punjab - Subsection

Section 4(iv) in The Punjab Legislative Assembly (Grant of Advance to Deputy Ministers) Rules, 1979

(iv)The Deputy Minister shall forthwith refund to the Government the amount, if any, which is not spent for the purpose for which it was drawn;