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 121] [Entire Act]

State of Chattisgarh - Subsection

Section 121(1) in The Chhattisgarh Municipal Corporation Act, 1956

(1)If any money borrowed by the Corporation, or any interest, of costs due in respect thereof, is not repaid according to the conditions of the loan, the Government if it has itself given the loan may, anti in other cases shall, on the application of the lender, attach the municipal fund in whole or in part.