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]

State of Madhya Pradesh - Section

Section 5 in The M.P. Electricity (Supply) Finance Rules, 1967

5. Power to re-borrow.

(1)The Board shall have power to borrow,-
(a)for the purpose of paying off any money previously borrowed by it which is intended to be forthwith repaid, or
(b)in order to replace the money which during the previous twelve months has been temporarily applied from other funds of the Board in repaying money previously borrowed in accordance with these rules and which at the time of such repayment it was intended to replace by borrowed money.
(2)Any money borrowed under this rule shall for the purpose of repayment be deemed to form part of this original loan.