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 15] [Entire Act]

State of Andhra Pradesh - Subsection

Section 15(2) in THE ANDHRA PRADESH STATE DEVELOPMENT CORPORATION ACT, 2020

(2)The Corporation shall have and maintain its own fund, to which shall be credited:
(a)all monies received by the Corporation from the Government by way of grants, subventions, loans, advances and the loans raised under this Act;
(b)all fees, charges and costs received by the Corporation under this Act;
(c)all monies received by the Corporation from the disposal of lands, buildings and other properties, movable and immovable and other transactions;
(d)all monies received by the Corporation by way of rents and profits or from any other source.