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 1] [Entire Act]

Union of India - Section

Section 70 in The States Reorganisation Act, 1956

70. Authorization of expenditure of new States.

In the case of every new State, the Governor or Rajpramukh of the corresponding State may at any time before the appointed day authorize such expenditure from the Consolidated Fund of the new State as he deems necessary for any period not extending beyond the 31st day of March, 1957:Provided that the Governor of the new State may, after the appointed day, authorize such further expenditure from the Consolidated Fund of the State as he deems necessary for the said period.