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 28] [Entire Act]

State of West Bengal - Subsection

Section 28(1) in The West Bengal Comprehensive Area Development Act, 1974

(1)The Corporation shall have a fund to be called the West Bengal Comprehensive Area Development Corporation Fund to which shall be credited-
(a)all moneys received from the State Government as grants and loans advanced under section 12;
(b)all moneys borrowed by the Corporation under clause (c) of section 9;
(c)all marketing fees, storage and service charges realised under sub-clause (i) of clause (2) of section 22;
(d)any other receipts.