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 96] [Entire Act]

State of Gujarat - Subsection

Section 96(2) in The Gujarat Provincial Municipal Corporations Act, 1949

(2)In budget estimate `A' the Standing Committee shall,-
(a)propose with reference to the provisions of Chapter XI such rates and extent of municipal taxes as it thinks fit;
(b)allow for the appropriation to any special fund of the sum estimated by the Commissioner, revised as it thinks proper;
(c)provide for payment as they fall due, of all sums and of all instalments of principal and interest for which the Corporation may be liable under this Act other than sums and instalments of principal and interest for which the Corporation may be liable by reason of the acquisition, extension, administration, operation and maintenance of the Transport Undertaking;
(d)provide for such expenditure, if any, as it considers necessary to defray from the balance in any special fund;
(e)allow for a cash balance at the end of the said year exclusive of the balance, if any, of any special fund of not less than one lakh of rupees or such smaller amount as the [State] [This word was substituted for the word 'Provincial' by the Adaptation of Laws Order, 1950.] Government may from time to time approve.