Section 107(1) in The Howrah Improvement Act, 1956
(1)Whenever the State Government has approved the repayment of a loan from a sinking fund the Board shall establish such a fund and shall pay into it in every year, until the loan is repaid, a sum so calculated that, if regularly paid throughout the period approved by the State Government under section 98, it would, with accumulations in the way of compound interest be sufficient, after payment of all expenses, to pay off the loan at the end of that period.