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 20] [Entire Act]

State of Andhra Pradesh - Subsection

Section 20(3) in Andhra Pradesh Orphanages and other Charitable Homes (Supervision and Control) Rules, 1999

(3)It shall be lawful to withhold or cancel grant-in-aid to any Home, if the recognition is revoked by the Board or surrendered by the Managing Committee.