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 60] [Entire Act]

State of Rajasthan - Subsection

Section 60(1) in Rajasthan Special Investment Regions Act, 2016

(1)Subject to the provisions of this Act, a Regional Development Authority may create such funds for such purposes as it may determine from time to time, to which, shall be credited all moneys received by it, including, -
(a)contribution to be made by the State Government in the first instance of a sum equivalent to rupees five crore towards a revolving fund to be established by every Regional Development Authority under this Act;
(b)all moneys received from the Central Government, State Government, or any other person by way of grants, donations, loans, advances or otherwise;
(c)all fees and user charges received by the Regional Development Authority under this Act; and
(d)all moneys received by the Regional Development Authority towards lease, premium or cost of land and/or building.