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 3(1)] [Section 3] [Entire Act]

State of Haryana - Subsection

Section 3(1)(vi) in The Local Authorities Loans Act, 1914

(vi)[ any other purpose which the [State] [Clause (vi) inserted in its application to Punjab, by East Punjab Act, XVII of 1949.] Government may declare to be a suitable one for which loans may be taken by local authorities generally or by a particular Local Authority] :