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] [Entire Act]

NCT Delhi - Section

Section 37 in Delhi Panchayat Raj Act, 1954

37. Power to borrow.

- With the sanction of the Chief Commissioner and subject to such conditions as may be prescribed, a Gaon Sabha may borrow money from the Government to carry out any of the purposes of this Act or the Delhi Land Reforms Act, 1954.