Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 174(2)] [Section 174] [Entire Act] State of Tamilnadu - Subsection Section 174(2)(a) in The Coimbatore City Municipal Corporation Act, 1981 (a)no portion thereof shall, without the previous sanction of the Government, be applied to any purpose other than that for which it was borrowed; and