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 7] [Entire Act]

State of Maharashtra - Section

Section 122 in The Maharashtra Regional and Town Planning Act, 1966

122. Advances and payments by State Government to Development Authorities.

(1)For the purpose of enabling a Development Authority [constituted under sub-section (2) of section 113] [This portion was inserted by Maharashtra 21 of 1971, Section 10(a).] to defray expenditure properly chargeable to capital account including the provision of working capital, the State Government may, after due appropriation made by the State Legislature by law in this behalf make advances to the Development Authority repayable over such and on such terms as may be approved by the State Government.
(2)For the purpose of enabling [such Development Authority] [These words were substituted for the words 'a Development Authority' by Maharashtra 21 of 1971, Section 10(b).] to defray any other expenditure, the State Government may, after due appropriation made by the State Legislature by law in this behalf, make grants to the Development Authority of such amounts it may decide in this behalf.
(3)All sums received by the State Government by way of interest on an advance made to a Development Authority under sub-section (1) and all sums received by way of repayment of the principal of such an advance shall be paid into the Consolidated Fund of the State; and the State Government shall lay before each House of the Legislature of the State a statement of any sums due from a Development Authority by way of interest on or repayment of any such advances which are not duly paid to the State Government in accordance with the terms approved under sub-section (1).
(4)It shall be a condition of the making of advances to a Development Authority under this section that [the plans or proposals] [These words were substituted for the words the proposals' by Maharashtra 30 of 1972, Section 11.] for development submitted to the State Government [under this Act] [These words were substituted for 'under section 115', by Maharashtra 30 of 1972.] shall be approved by the State Government as being likely to secure for the Development Authority an overall return which is reasonable, having regard to all the circumstances, when compared with the cost of carrying out those proposals.
(5)The provisions of Chapter VIII in regard to budget, accounts and audit shall [except as provided in that Chapter] [These words were inserted by Maharashtra 21 of 1971, Section 10(c).] apply to every Development Authority.
(6)Every Development Authority shall provide the State Government with such information relating to the undertaking of the Authority as the State Government may from time to time require, and for that purpose shall permit any person authorised by the State Government in that behalf to inspect and make copies of the accounts, books, documents or papers of the Development Authority and shalt afford such explanation thereof as that person or the State Government may reasonably require.