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 108] [Entire Act]

State of Madhya Pradesh - Subsection

Section 108(3) in The M.P. Municipalities Act, 1961

(3)A Council may, from time to time, with the previous sanction of the State Government, invest any portion of its Municipal Fund in securities of the Government of India or in such other securities, including fixed deposits in banks, as the State Government may approve in this behalf, and may vary such investment for others of the like nature; and the income resulting from the securities and proceeds of the sale of the same shall be credited to the Municipal Fund.