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 45] [Entire Act]

Union of India - Subsection

Section 45(1) in The National Capital Region Planning Board Rules, 1985

(1)The loan sanctions in all cases and the agreement in the case of local authorities, urban development authorities, housing boards and such other authorities should invariably include a provision for the levy of penal interest on over-due instalments of interest or principal and interest. The loan-sanctions and agreements in the case of local authorities, urban development authorities, housing boards and such other authorities of State Governments and Union territory administration should invariably stipulate a higher rate of interest and provide for lower rate of interest in the case of punctual payments. The penal or the higher rate of interest, as the case may be, shall not, except under special orders of the Board, be less than 2 ½ per cent per annum above the normal rate of interest specified by the Board from time to time for the loans advance.