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 59] [Entire Act]

State of Uttar Pradesh - Subsection

Section 59(3) in THE UTTAR PRADESH AVAS EVAM VIKAS PARISHAD ADHINIYAM, 1965

(3)Debentures issued by the Board under this section shall be issued, transferred, dealt with and redeemed in such manner as may be prescribed.NotificationNotification No.3966/XXXVII-2-88--HB-68-dated 6th October 1972, published in U.P. Gazette, Part I, dated 14th October 1972, p. 6080.Whereas, the Uttar Pradesh Avas Evam Vikas Parishad hereinafter referred to as the said Board, with a view to providing necessary resources for financing their projects, raised a loan of rupees two crores and twenty lakhs only by issue of six per cent.Uttar Pradesh Avas Evam Vikas Parishad Debentures, 1984 and section of the State Government under sub-section (1) of section 59 of the Uttar Pradesh Avas Evam Vikas Parishad Adhiniyam 1965 read with rule 3 of the Uttar Pradesh Avas Evam Vikas Perished (Raising of Loans) Rule, 1972, to float a market loan of the said amount has since been accorded vide G.O. No. 1393/XXXVII-2-88-HB-688, dated March 18, 1972;And, where, the said Board has applied to the State Government for guarantee to the repayment of the principal of and payment of interest on the said loan under Section 59 of the said Adhiniyam.Now, therefore in exercise of the powers under sub-section (2) of section 59 of the said Adhiniyam, the Governor is pleased to Guarantee fully and unconditionally the payment of interest at 6 per cent. per annum on the said loan and the repayment of the principal, subject to income-tax as may due at the end of the prescribed period of 12 years.