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 6] [Entire Act]

State of Uttarakhand - Subsection

Section 6(1) in Uttarakhand State Urban Transport Fund Rules, 2015

(1)
(a)There shall be established a Fund under the management and control of the Executive Committee. Donation, grants received from the Public Institutions, Trusts, Corporate Bodes and Central Governments.
(b)The Cess received and beneficial amount received by State Government under subsection (5) of Section 4 of the Act for the fund will be deposited in Government fund under Head of Account 0041. Equivalent amount for cess will be deposited in departmental budget and will be utilised as accordingly.