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 8] [Entire Act]

Union of India - Section

Section 78 in Government of India Act, 1935

78.

(1)The Governor shall in respect of every financial year cause to be laid before the Chamber or Chambers of the Legislature a statement of the estimated receipts and expenditure of the Province for that year, in this Part of this Act referred to as the " annual financial statement."
(2)The estimates of expenditure embodied in the annual financial statement shall show separately-
(a)the sums required to meet expenditure described by this Act as expenditure charged upon the revenues of the Province; and
(b)the sums required to meet other expenditure proposed to be made from the revenues of the Province, and shall distinguish expenditure on revenue account from other expenditure, and indicate the sums, if any, which are included solely because the Governor has directed their inclusion as being necessary for the due discharge of any of his special responsibilities.
(3)The following expenditure shall be expenditure charged on the revenues of each Province-
(a)the salary and allowances of the Governor any other expenditure relating to his office for which provision is required to be made by Order in Council;
(b)debt charges for which the Province is liable, including interest, sinking fund charges and redemption charges, - and other expenditure relating to the raising of loans and the service and redemption of debt;
(c)the salaries and allowances of ministers, and of the Advocate-General;
(d)expenditure in respect of the salaries and allowances of judges of any High Court;
(e)expenditure connected with the administration of any areas which are for the time being excluded areas;
(f)any sums required to satisfy any judgment, decree or award of any court or arbitral tribunal;
(g)any other expenditure declared by this Act or any Act of the Provincial Legislature to be so charged.
(4)Any question whether any proposed expenditure falls within a class of expenditure charged on the revenues of the Province shall be decided by the Governor in his discretion.GOI.79