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 7 in Central Road Fund Act, 2000

7. Utilisation of the Fund.

- [(1)] [Renumbered by Finance Act, 2018 (Act No. 13 of 2018) dated 29.3.2018.] The Fund shall be utilised for the(i)development and maintenance of national highways;(ii)development of the rural roads;(iii)development and maintenance of other State roads including roads of inter-State and economic importance;(iv)[ construction of roads either under or over the railways by means of bridges and erection of safety works at unmanned rail-road crossings, new lines, conversion of existing standard lines into gauge lines and electrification of rail lines; and [Substituted by Finance Act, 2018 (Act No. 13 of 2018) dated 29.3.2018.](v)undertaking other infrastructure projects.Explanation. - For the purposes of this Act, the expression "infrastructure projects" means the category of projects and infrastructure Sub-Sectors specified in Schedule II.]
(2)[ The Central Government may, depending upon the requirement for development of infrastructure projects, and if it considers necessary or expedient to do so, by notification in the Official Gazette, amend Schedule II relating to any Category of projects or Infrastructure Sub-Sectors.
(3)Every notification issued under this Act by the Central Government shall be laid, as soon as may be after it is issued, before each House of Parliament, while it is in session, for a total period of thirty days which may be comprised in one session or in two or more successive sessions, and if, before the expiry of the session immediately following the session or the successive sessions aforesaid, both Houses agree in making any modification in the notification or both Houses agree that the notification should not be made, the notification shall thereafter have effect only in such modified form or be of no effect, as the case may be; so, however, that any such modification or annulment shall be without prejudice to the validity of anything previously done under that notification.] [Inserted by Finance Act, 2018 (Act No. 13 of 2018) Dated 29.3.2018.]