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 151] [Entire Act]

State of West Bengal - Subsection

Section 151(1) in Kolkata Municipal Corporation Act, 1980

(1)The Municipal Commissioner shall, at the end of each year, prepare a statement showing—
(a)the amount which has been invested during the year under section 147,
(b)the date of the last investment made during the year,
(c)the aggregate amount of the securities in the hands of jhe Corporation at the end of the year. and
(d)the aggregate amount which has been applied for the purpose of repayment of loan under section 150.