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 144] [Entire Act]

State of Jharkhand - Subsection

Section 144(5) in Jharkhand Municipal Act, 2011

(5)If the cash and the value of the securities at the credit of a Sinking Fund are in excess of the amount which should be at the credit of such Sinking Fund, the auditor appointed under section 117 shall certify the amount of such excess sum, and the municipality shall, thereupon, transfer the excess sum to the Municipal Fund in the General Account.