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 Maharashtra - Section

Section 84I in Nagpur Improvement Trust Act, 1936

84I. [ Annual statements by Trustees. [Inserted by Central Provinces and Berar Act XXXIV of 1949, section 27.]

(1)The two Trustees referred to in sub-section (1) of section 84-G shall, at the end of every financial year, transmit to the Chairman a statement showing-
(a)the amount which has been invested during the year under section 84-G. ;
(b)the date of the last investment made previous to the transmission of the statement;
(c)the aggregate amount of the securites held by them ;
(d)the aggregate amount which has, up to the date of the statement, been applied under section 84-H, in or towards repaying loans ; and
(e)the aggregate amount already paid into each sinking fund.
(2)Every such statement shall be laid before the Trust and published in the Gazette.]