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 Maharashtra - Section

Section 91B in The Maharashtra Municipal Corporations Act, 1949

91B. Establishment of Water and Sewage Fund. - (1) The Corporation shall establish and set apart a separate fund to be called "the Water and Sewage Fund".

(2)All moneys received by or on behalf of the Corporation under clause (a) or (b) of section 129 or under sections 134 to 138 (both inclusive) or any other moneys received for the purposes of Chapters XII and XIII shall be credited to the Water and Sewage Fund.
(3)All moneys payable to the credit of the said Fund shall be received by the Commissioner and forthwith paid by him into the Bank or Banks approved by the Standing Committee, from time to time in this behalf to the credit of account which shall be styled "the Account of the Water and Sewage Fund":Provided that, the Commissioner may retain such balance in cash as may be necessary for the purposes of Chapters XII and XIII.
(4)The moneys credited to the said Fund from time to time shall be applied only for payment of all sums, charges and costs necessary for the purposes of carrying into effect the provisions of Chapters XII and XIII.
(5)Surplus moneys at the credit of the said Fund which cannot immediately or at an early date be applied as provided in sub-section (4) may, from time to time, be deposited by the Commissioner at interest in the Bank or Banks approved by the Standing Committee or be invested in public securities.
(6)All such deposits and investments shall be made by the Commissioner on behalf of the Corporation, with the sanction of the Standing Committee, and with the like sanction, the Commissioner may at any time withdraw any deposits so made or dispose of any securities and re-deposit or re-invest the moneys so withdrawn or the proceeds of the disposal of the securities; but no order for making any such deposit or investment or withdrawal or disposal shall have any validity unless the same be in writing signed by two persons in the manner specified in sub-section (1) of section 84 for signing cheques.
(7)The loss, if any arising from any such deposit or investment shall be debited to the Water and Sewage Fund.]Disposal of Balances