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 128C(1)] [Section 128C] [Entire Act]

State of Chattisgarh - Subsection

Section 128C(1)(iii) in The Chhattisgarh Municipal Corporation Act, 1956

(iii)25% of the total capital expenditure, whichever is most is incurred on delivery of the services to the poor and the inhabitants of slum areas per annum.