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 West Bengal - Section

Section 101 in The Howrah Improvement Act, 1956

101. Form, signature, exchange, transfer and effect of debentures.

(1)Whenever money is borrowed by the Board on debentures, the debentures shall be in such form as the Board, with the previous sanction of the State Government, may from time to time determine.
(2)All debentures shall be signed by the Chairman and one other Trustee.
(3)The holder of any debenture in any form prescribed under sub-section (1) may obtain in exchange therefor upon such terms as the Board may from time to time determine, a debenture in any other form so prescribed.
(4)Every debenture issued by the Board shall be transferable by endorsement, unless some other mode of transfer be prescribed therein.
(5)The right to sue in respect of moneys secured by debentures issued by the Board shall vest in the respective holders of the debentures for the time being, without any preference by reason of some of such debentures being prior in date to others.