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 27 in The Maharashtra Water Conservation Corporation Act, 2000

27. Powers of Corporation to borrow.

(1)The Corporation may, subject to such conditions, as may be prescribed in this behalf, borrow money from the financial institutions or Non-Resident Indians or from the open market by issue of guaranteed or unguaranteed bonds, debentures, stocks or term deposits, bill discounting or otherwise, for the purpose of providing itself with adequate resources.
(2)The maximum amount which the Corporation may, at any time, have on loan under sub-section (1) shall not exceed rupees one thousand crore, unless the State Government fixes a higher maximum limit for this purpose.