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 6] [Entire Act]

State of Punjab - Section

Section 87 in The Punjab Municipal Corporation Act, 1976

87. Power of Corporation to alter budget estimates.

(1)On the recommendation of the Commissioner, the Corporation may from time to time during the year -
(i)increase the amount of any budget-grant under any head,
(ii)make an additional budget-grant for the purpose of meeting any special or unforeseen requirement arising during the said year,
(iii)transfer the amount or portion of the amount of the budget- grant under any head to the account of the budget-grant under any other head, or
(iv)reduce the amount of the budget-grant under any head :
Provided that due regard shall be had to all the requirements of this Act and in making any increase or any additional budget-grant, the estimated cash balance at the close of the year shall not be reduced below the sum of one lakh rupees or such higher sum as the Corporation may determine in respect of each budget estimate.
(2)Every increase in a budget-grant and every additional budget-grant made in any year under sub-section (1) shall be made with the prior approval of the Government and after such approval shall be deemed to be included in the budget estimate finally adopted for that year.
(3)The Commissioner may from time to time during the year -
(a)reduce the amount of a budget-grant, or
(b)sanction the transfer of any amount within a budget-grant :
Provided that every reduction if it exceeds five hundred rupees shall be reported forthwith by the Commissioner to the Corporation and the Commissioner shall give effect to any order that may be passed by the Corporation in relation thereto.
(4)The Commissioner may, from time to time during the year, sanction the transfer of any amount not exceeding five thousand rupees within a minor head if such transfer does not involve a recurring liability.