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 86] [Entire Act]

State of Gujarat - Subsection

Section 86(2) in The Gujarat Municipalities Act, 1963

(2)A municipality may keep on hand cash upto such limit as may be prescribed by the rules of the municipality.