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 Jammu-Kashmir - Section

Section 72 in Jammu and Kashmir Municipal Corporation Act, 2000

72. Payment not to be made unless covered by a budget grant.

- No payment of any sum out of the Corporation Fund shall be made unless the expenditure of the same is covered by a current budget grant and sufficient balance of such budget grant is still available notwithstanding any reduction or transfer thereof which may have been made under the provisions of this Act:Provided that his section shall not apply to payment made in the following classes of cases, namely :-
(a)repayment of moneys, belonging to contractors or other persons and held in deposit and of moneys collected or credited to the Corporation Fund by mistake;
(b)refund of taxes and other moneys which are authorised under this Act;
(c)sums payable in any of the following circumstances:-
(i)under orders of the Government on failure of the Corporation to take any action as required by the Government; or
(ii)under any other enactment for the time being in force;
(iii)under the decree or order of a civil or criminal court passed against the Corporation; or
(iv)under a compromise of any claim, suit or other legal proceeding; or
(v)on account of cost incurred in taking immediate action by the Corporation or the Commissioner to avert a sudden threat of danger to the property of the Corporation or to human life.
(d)temporary payment for works urgently required by the Government in the public interest;
(e)sums payable as compensation under this Act or under rules; regulations or bye-laws made thereunder;
(f)expenses incurred by the Corporation special measures taken on the outbreak of dangerous diseases; and
(g)amount payable to Government by way of audit fee.