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] [Entire Act]

State of Odisha - Section

Section 165 in The Orissa Municipal Corporation Act, 2003

165. Power of Corporation to raise loan.

(1)A Corporation may, from time to time, raise, by a resolution in this behalf passed at a meeting of the Corruption, a loan within the limits set by the comprehensive debt limitation policy framed under Section 164, by the issue of debentures or otherwise, on the security of the property tax or of all or any of the other taxes, surcharges, cesses and fees and dues under this Act or of both the property tax and all or any of the other taxes, surcharges, cesses and fees and dues under this Act, or on the guarantee by the Government, of any sum of money which may be required for -
(a)construction of works under this Act, or
(b)acquisition of lands and buildings for the purposes of this Act, or
(c)paying off any due to the Government, or
(d)repayment of a loan raised under this Act, or
(e)acquisition of a public utility concern which renders such services as the Corporation is authorized to render under this Act, or
(f)purchase of vehicles, locomotive engines, boilers and machinery necessary for carrying out the purposes of this Act, or
(g)any other purpose for which the Corporation is, by or under this Act or any other law for the time being in force, authorized to borrow :
Provided that any loan proposed to be raised which goes beyond the limits set by the comprehensive debt limitation policy as aforesaid shall require the previous sanction of the Government in regard to its purpose, the quantum, the rate of interest and the period for repayment, and the other terms and conditions, if any :Provided further that in addition to the loans as aforesaid, the Corporation may also take loan from the Government or any statutory body or public sector undertaking.
(2)When any loan has been raised under Sub-section (1), -
(a)no portion thereof shall, without the previous sanction of the Government, be applied to any purpose other than that for which it has been raised, and
(b)no portion of any loan raised for any of the purposes referred to in that Sub-section shall be applied to the payment of salaries or allowances to any officer or other employee of the Corporation, other than those who are exclusively employed for the purpose for which the loan has been raised.
Explanation. - The expression "dues under this Act" in Sub-section (1) shall, for the purposes of clause (e) of that Sub-section, be deemed to include the income derivable from the public utility concern referred to in that clause.