Section 116(1) in The Chhattisgarh Municipal Corporation Act, 1956
(1)All money paid into a sinking fund shall, as soon as possible be invested by the Corporation in ;-(a)Government securities; or(b)securities guaranteed by Government; or(c)municipal debentures of the City.and shall be held by the Corporation for the purpose of repaying from time to time the debentures issued by it.