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 29] [Entire Act]

State of Maharashtra - Section

Section 105 in The Mumbai Municipal Corporation Act, 1888

105. Account of balances due on loans to be published by the Commissioner yearly

(1)The Commissioner shall, in the month of [April] [The words 'April' and 'March' were respectively substituted for the original words 'January' and 'December' by Bombay 10 of 1928.] in each year, publish in the [Official Gazette] [The words 'Official Gazette' were substituted for the words 'Bombay Government Gazette' by the Adaptation of Indian Laws Order in Council.] an account showing the balances due by the corporation on the last preceding thirty-first day of [March] [The words 'April' and 'March' were respectively substituted for the original words 'January' and 'December' by Bombay 10 of 1928.] to the [Government] [This word was substituted for the word 'Crown' by the Adaptation of Laws Order, 1950.] and to municipal security holders, [and holders of securities issued by the Board of Trustees for the Improvement of the City of Bombay under and in accordance with the City of Bombay Improvement Act, 1898, and the City of Bombay Improvement Trust Transfer Act, 1925] [These words and figures were inserted by Bombay 13 of 1933, Section 21.] respectively, on account of each debt or loan, if any, at the time still repayable by the corporation.
(2)The Commissioner shall also cause the said account to be printed and a printed copy thereof to be forwarded to the usual or last known local place of abode of each councillor.[Chapter V-A] [Chapter V-A was inserted by Maharashtra 14 of 1961, Section 4.] Power to Evict Persons from Corporation Premises