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 77] [Entire Act]

State of Assam - Subsection

Section 77(1) in Guwahati Metropolitan Development Authority Act, 1985

(1)The Guwahati Metropolitan Development Authority shall have and maintain its own fund to which shall be credited-
(a)all money received by the Authority from the State Government by way grants, loans, advances or otherwise;
(b)all development charges or other fees received by the Authority under this Act or rules or regulations made thereunder; and
(c)all money received by the Authority from any other sources.