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 7] [Entire Act]

State of Karnataka - Subsection

Section 7(3) in The Bayaluseeme Development Board Act, 1994.

(3)The Secretary shall be the chief executive of the Board and shall,-
(a)be responsible for implementing the schemes approved by the Board;
(b)operate the fund of the Board;
(c)cause to be maintained accounts of the Board; and
(d)discharge such other functions which are conferred on him by or under this Act or any other law for the time being in force.