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 148 in Jammu and Kashmir Municipal Corporation Act, 2000

148. Maintenance and investment of sinking fund.

(1)The Corporation shall maintain sinking funds for the repayment of money borrowed on debentures issued and shall pay every year into such sinking funds such sum as will be sufficient for the repayment within the period fixed for the loan of all moneys borrowed on the debentures issued.
(2)All moneys paid into the sinking funds shall, as soon as possible be invested by the Commissioner in public securities and every such investment shall be reported by the Commissioner to the Corporation within fifteen days.
(3)All dividends and other sums received in respect of any" such investment shall, as soon as possible after the receipt, be paid into the sinking funds and invested in the manner laid down in sub-section
(4)Any investment made under this section may, subject to the provisions of sub-section (2), be varied or transposed.