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]

Greater Bengaluru City Corporation -

Section 21 in Bangalore Water Supply and Sewerage Act, 1964

21. Power of Board to borrow.

(1)The Board may from time to time, with the previous sanction of the State Government and subject to the provisions of this Act and to such conditions as may be prescribed by rules in this behalf, borrow any sum required for the purposes of this Act.
(2)Rules made by the State Government for the purposes of this section may empower the Board to borrow by the issue of bonds or stocks or otherwise and to make arrangements with bankers.
(3)The maximum amount which the Board may at any time have on loan under subsection (1) shall be ten crores of rupees, unless the State Government by notification fixes a higher maximum amount.
(4)Stock issued by the Board under this section shall be issued, transferred, dealt with and redeemed in such manner as may be prescribed by rules.