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] [Entire Act]

State of Odisha - Section

Section 25 in The Orissa Industrial Infrastructure Development Corporation Act, 1980

25. Expenditure from funds.

(1)The Corporation shall have the authority to spend such sums as it thinks fit for the purposes authorised under this Act from out of the general fund of the Corporation referred to in Section 20 or from the reserve and other funds referred to in Section 24, as the case may be.
(2)Without prejudice to the generality of the power conferred by Sub-section (1), the Corporation may contribute sums, as it thinks fit, towards expenditure incurred or to be incurred by any local authority or statutory public undertaking in the performance, in relation to any of its industrial estates or industrial areas, of any of the statutory functions of such authority or undertaking, including expenditure incurred in the acquisition of land.
(3)The Corporation shall have authority to advance loans, with or without security or interest, to its employees.