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 20] [Entire Act]

State of Madhya Pradesh - Subsection

Section 20(iii) in The M.P. Janapada Panchayat (Budget Estimates) Rules, 1997

(iii)such re-appropriation of the funds shall be intimated to the Zila Panchayat and District Panchayat Officer within 15 days of the decision by the Janapada Panchayat.