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 Rajasthan - Section

Section 54 in Rajasthan Land Pooling Schemes Act, 2016

54. Powers of appropriate authority to borrow money for Development Plan or for making or executing a land pooling scheme.

(1)An appropriate authority may for the purpose of making or execution of a land pooling scheme borrow moneys and if the appropriate authority is a local authority the money shall be borrowed in accordance with the provisions of the Act under which the local authorities constituted or if such Act does not contain any provision for such borrowing, then in accordance with the approval of the State Government.
(2)Any expenses incurred by an appropriate authority or the State Government under this Act in connection with a land pooling scheme and the salary, allowances and other expenses of the Land Pooling Officer as appointed under section 21, may be defrayed out of the funds of the appropriate authority.