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 7] [Entire Act]

NCT Delhi - Section

Section 193 in The Delhi Municipal Corporation Act, 1957

193. Power of Corporation to consolidate loans.

(1)Notwithstanding anything to the contrary contained in this Chapter, the [a Corporation] [Substituted by Delhi Act 12 of 2011, section 2(a) for "the Corporation" (w.e.f. 13-1-2012)] may consolidate all or any of its loans and for that purpose may invite tenders for a new loan (to be called "the Delhi Municipal consolidated loan, 19__________") and invite holders of the municipal debentures to exchange their debentures for scrips of such loan.
(2)The terms of any such consolidated loan and the form of its scrip and the rates at which exchange into such consolidated loan shall be permitted shall be subject to the prior approval of the Central [Government.] [Substituted by Delhi Act 12 of 2011, section 2(b) for "Central Govenment" (w.e.f. 13-1-2012)]
(3)The period for the exchanging of any such consolidated loan shall not, without the sanction of the Central [Government] [Substituted by Delhi Act 12 of 2011, section 2(b) for "Central Government" (w.e.f. 13-1-2012)], extend beyond the farthest date within which any of the loans to be consolidated would otherwise be repayable.
(4)[A Corporation] [Substituted by Delhi Act 12 of 2011, section 2(a) for "the Corporation" (w.e.f. 13-1-2012)] shall provide for the repayment of any such consolidated loan by a sinking fund in the manner laid down in section 190, having regard to the amount transferred to such sinking fund under section 191.