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 Jammu-Kashmir - Section

Section 151 in Jammu and Kashmir Municipal Corporation Act, 2000

151. Priority of payment for interest and repayment of loans over other payment.

- All payments due from the Corporation on account of interest and repayment of loans shall be made in priority to all other payments due from the Corporation.