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 17] [Entire Act]

Greater Bengaluru City Corporation -

Section 17(1) in Bangalore Water Supply and Sewerage Act, 1964

(1)In February of each year the Board shall submit to the State Government a statement in the form prescribed by 1[regulations]1 of the estimated capital and revenue receipts and expenditure for the ensuing year.