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 8] [Entire Act]

State of Jharkhand - Subsection

Section 8(2) in The Jharkhand Fiscal Responsibility and Budget Management Act, 2007

(2)The Minister-in-charge of Finance Department, shall review the trends in receipts and expenditure in relation to the Budget, medial measures to be taken to achieve the Budget targets.