Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 4(1)] [Section 4] [Entire Act] State of Punjab - Subsection Section 4(1)(vii) in The Local Authorities Loans Act, 1914 (vii)[ the cases in which local authorities may take loans from persons other than the [Appropriate Government.] [This clause was substituted, by Devolution Act, 1920 (38 of 1920).]];