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 Himachal Pradesh - Section

Section 250 in The Himachal Pradesh Municipal Corporation Act, 1994

250. Revision of budget.

- If, in the course of the official year the municipality finds it necessary to modify the provisions made in the budget with regard to the receipts or to the distribution of the amounts to be expended on the different services it undertakes, it may make such modifications :Provided that no diversion of grants transferred by the Government out of the Consolidated Fund of the State can be made for a purpose, programme or scheme not covered under such grants:Provided also that, without the approval of the Director, -
(a)no reduction of over ten per cent is made in the grants approved for any developmental functions of the municipality ; and
(b)the closing balance shall not be reduced below the sum fixed under clause (c) of sub-section (3) of section 249.