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 Jammu-Kashmir - Section

Section 19 in The Jammu and Kashmir Energy Conversation Act, 2011

19. Borrowing powers of Bureau.

(1)The Bureau may, with the consent of the Government or in accordance with the terms of any general or special authority given to it by the Government, borrow money from any source as it may deem fit for discharging all or any of its functions under the Act.
(2)The Government may guarantee, in such manner as it thinks fit, the repayment of the principal and the payment of interest thereon with respect to the loans borrowed by the Bureau under sub-section (1).