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 Gujarat - Section

Section 134 in The Gujarat Panchayats Act, 1993

134. Taluka fund.

(1)There shall be in each taluka fund which shall be called a taluka fund.
(2)The following shall be paid into form part of the taluka fund namely:
(a)the proceeds of any tax or fee imposed by or assigned to the panchayat under this Act:
(b)the sale proceeds of all dust, dirt, dung, refuse, or carcasses of animals, except in so far as any person is entitled to the whole or a portion thereof;
(c)sums contributed to the taluka fund by the State Government or the district panchayat;
(d)all sums received by way of loans from the State Government or the district panchayat or otherwise;
(e)all sums received by way of gift or contributions by the taluka panchayat;
(f)the income or proceeds of any property vesting in the taluka panchayat;
(g)the net proceeds (after deducting the expenses of assessment and collection) of the stamp duty authorised by section 207;
(h)all sums realised by way of rent or penalty otherwise than as the amount of any fine in a criminal case;