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 29] [Entire Act]

NCT Delhi - Section

Section 107 in The Delhi Municipal Corporation Act, 1957

107. [ Investment of surplus moneys. [Substituted by Act 67 of 1993, section 77, for section 107 (w.e.f. 1-10-1993).]

(1)Surplus money standing at the credit of General Account of the Municipal Fund which cannot immediately be applied for the purposes specified in section 105 shall be deposited in the State Bank of India or in such scheduled bank or banks as the [a Corporation] may select or be invested in public securities.
(2)The loss, if any, arising from such deposit of investment shall be debited to the General Accounts of the Municipal Fund.]