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 17] [Entire Act]

State of Andhra Pradesh - Subsection

Section 17(3) in Andhra Pradesh Core Digital Data Authority (Effective Delivery of e-Services) Act, 2017

(3)Every year, the Chief Executive Officer shall submit to the Authority for approval-
(a)a general report covering all the activities of the Authority in the previous year;
(b)programmes of work;
(c)the annual accounts for the previous year; and
(d)the budget for the coming year.