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 158(1)] [Section 158] [Entire Act]

State of Uttar Pradesh - Subsection

Section 158(1)(d) in Uttar Pradesh Municipal Corporation Act, 1959

(d)and shall be held by the Corporation for the purpose of repaying from time to time the debentures issued by it.