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 115] [Entire Act]

State of Uttar Pradesh - Subsection

Section 115(1) in The U.P. Kshettra Panchayats And Zila Panchayats Adhiniyam, 1961

(1)[The Karya Samiti of the Kshettra Panchayat shall, in consultation with the Vitta Evam Vikas Samiti, the Shiksha Samiti and the Samata Samiti] [Substituted by U.P. Act No. 9 of 1994.], and with due regard to the provisions of the proviso to sub-section (1) of Section 99 prepare before such date as is fixed by rule in this behalf a complete account of its actual and expected receipts and expenditure for the year ending on the 31st day of March next following such date, together with a budget of its income and expenditure for the year commencing on the 1st day of April next following :Provided that the estimated income shall show separately grants from the State Government towards planning and development activities and the estimates of expenditure shall show separately how such grants are proposed to be expended.