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 West Bengal - Section

Section 116 in The Calcutta Improvement Act, 1911

116. Investment of surplus money. -

(1)Surplus moneys at the credit of the said account may from time to time be -
(a)deposited at interest in the [Imperial Bank of India] [Words substituted by Ben. Act 1 of 1939.] or in any other Bank [* * * *] [Words omitted by W. B. Act 32 of 1955.] approved by the [State Government] [Words substituted by the Adaptation of Laws Order, 1950.] in this behalf, or
(b)invested in any of the securities or debentures mentioned in section' 101, sub-section (1), of this Act or in section 20 of the Indian Trusts Act, 1882.
(2)All such deposits and investments shall be made by the Chairman on behalf of, and with the sanction of, the Board; and, with the like sanction, the Chairman may at any time withdraw any deposit so made, or dispose of any securities, and re-deposit or re-invest the money so withdrawn or the proceeds of the disposal of such securities.