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 46] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 46(1) in Jammu and Kashmir Co-Operative Societies Act, 1989

(1)A central society which is provided with money by an apex society from the 'Principal Government Partnership Fund' shall with such money establish a fund to be called the 'Subsidiary Government Partnership Fund'.