Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 41(5)] [Section 41] [Entire Act] State of Haryana - Subsection Section 41(5)(xvi) in Haryana Municipal Business Bye-laws 1981 (xvi)have the power to sanction contingent expenditure up to Rs. 100 in any case at a time subject to the budget provision;