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 126] [Entire Act]

State of Maharashtra - Section

Section 62 in The Mumbai Municipal Corporation Act, 1888

62. [Corporation to provide a monthly sum to [State] [Sections 62 to 62D were substituted for Section 62 by Bombay 3 of 1907, Section 10.] Government for maintaining certain medical institutions in [Mumbai] [This word was substituted for the word 'Bombay' by Maharashtra 25 of 1996 (w.e.f. 4.9.1996).]

. - (1) The corporation shall also provide and pay to [the [State] [The words 'the Provincial Government' were substituted for the word 'Government' by the Adaptation of Indian Laws Order in Council.] Government] on the first day of every month a sum of thirty-four thousand five hundred and forty-one rupees ten annas and eight pies, and in consideration of such monthly payments [the [State] [The words 'the Provincial Government' were substituted for the word 'Government' by the Adaptation of Indian Laws Order in Council.] Government] shall continue to control and maintain the institutions specified in Schedule U.
(2)Notwithstanding anything contained in clause (gg) of Section 61, the corporation shall by such monthly payments be deemed to have made adequate provisions for the maintenance of the said institutions and shall not be liable for any further expenditure in connection therewith.][[62A. Fees to be charged by the corporation in public hospitals and dispensaries. [Sections 62 to 62D were substituted for Section 62 by Bombay 3 of 1907, Section 10.]- In public hospitals and dispensaries established and maintained, and in connection with other measures carried out, under clause (gg) of section 61 such fees, if any, may be charged as may be prescribed by the corporation.]]