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 96(2)] [Section 96] [Entire Act]

State of Maharashtra - Subsection

Section 96(2)(c) in The Maharashtra Municipal Corporations Act, 1949

(c)provide for payment as they fall due, of all sums and of all instalments of principal and interest for which the Corporation maybe liable under this Act other than sums and instalments of principal and interest for which the Corporation may be liable by reason of the acquisition, extension, administration, operation and maintenance of the Transport Undertaking;