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 3] [Entire Act]

State of Gujarat - Subsection

Section 3(1) in The Bombay Statutory Funds Act, 1959

(1)From and out of the Statutory Funds established under sub-section (1) of Section 2 no sums shall be paid or applied except in the manner and for the purpose and to the extent hereinafter provided.