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 28] [Entire Act]

State of Kerala - Subsection

Section 28(5) in Kerala Water Supply and Sewerage Act, 1986

(5)The Government shall cause the financial estimates of the Authority received by it under sub-section (1) to be laid annually before the State Legislature.