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 35] [Entire Act]

State of Punjab - Subsection

Section 35(1) in Punjab Rights of Persons with Disabilities Rules, 2019

(1)There shall be credited to the State Fund for persons with disabilities,-
(a)all sums received by way of grant, gifts, donations, benefactions, bequests or transfers;
(b)all sums received from the State Government including grants inaid; and
(c)all sums from such other sources, as may be decided by the State Government.