Section 126F(1) in The Mumbai Municipal Corporation Act, 1888
(1)The [Standing Committee] [These words were substituted for the words 'Mayor-in-Council' by Maharashtra 27 of 1999, Section 64(a)(i), (w.e.f. 23-4-1999).] shall, on or as soon as may be after the [fifth day of February] [These words were substituted for the words 'first day of March' by Maharashtra 21 of 1989, Section 26(a).] consider the said estimates of [the Commissioner] [These words were substituted for the words 'the Member-in-Charge' by Maharashtra 27 of 1999, Section 64(a)(ii), (w.e.f. 23-4-1999).], After having obtained from [the Commissioner] [These words were substituted for the words 'the Member-in-Charge' by Maharashtra 27 of 1999, Section 64(a)(ii), (w.e.f. 23-4-1999).] such further information, if any, as it shall think fit to seek, and having regard to all the requirements of this Act, the [Standing Committee] [These words were substituted for the words Mayor-in-Council by Maharashtra 27 of 1999, Section 64(a)(i), (w.e.f. 23-4-1999).] shall frame therefrom, subject to such modifications and additions therein or thereto as it thinks fit, a budget estimate to be called budget estimate G of the income and expenditure for the next year to be received and incurred for the purposes of Chapters IX and X.