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] [Section 118] [Entire Act]

State of Madhya Pradesh - Subsection

Section 118(1) in The M.P. Municipalities Act, 1961

(1)If at any time during the financial year it appears to the Council that the income of the Municipal Fund during the same year will not suffice to meet the expenditure sanctioned in the budget estimates of that year, it shall be incumbent on the Council forthwith to sanction any measure which they may consider necessary to proportioning the year's income to the expenditure.