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 20] [Entire Act]

State of Madhya Pradesh - Subsection

Section 20(1) in The M.P. Rajya Beej Evam Farm Vikas Nigam Adhiniyam, 1980

(1)The Nigam may for the purpose of carrying out its functions under this Act,-
(a)with the prior approval of the State Government issue and sell bonds and debentures, and other securities carrying interest;
(b)borrow money and accept deposits from Central Government, the State Government, any bank or financial institution and with the approval of the State Government, from a corporate body or from any other person.