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 57] [Entire Act]

State of Puducherry - Subsection

Section 57(2) in Puducherry Town and Country Planning Act, 1969

(2)The funds shall be applied towards meeting -
(a)the expenditure incurred in the administration of this Act;
(b)the cost of acquisition of land in the Planning area for the purposes of development;
(c)the expenditure for any development of land in the planning area; and
(d)the expenditure for such other purposes as the Government may direct.