Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 238 docs - [View All]
J.K. Synthetics Ltd. vs The Municipal Board Of Nimbahera ... on 13 September, 1989
Kan Raj vs State Of Rajasthan And Anr. on 10 January, 1979
Motilal vs The State Of Rajasthan And Ors. on 27 April, 1983
The Masulipatnam Municipal ... vs Movvachandrika Mahalakshmamma on 16 September, 1952
Patel Balkrishna Chhotalal And 51 ... vs State Of Gujarat And 3 Ors. on 28 October, 2005

Loading...
User Queries
[Complete Act]
Central Government Act
Section 4 in The Manipur Municipalities Act, 1994.
4. Effect of exclusion of local area from Municipality.-
(1) When a local area is excluded from a municipality by a notification under sub- section (1) of section 3, and is included in the other local authority the Government shall frame a scheme determining what portion of the balance of the municipal fund and all other property vested in that municipality, shall, on such exclusion, vest-
(i) when such area is included within the limits of any other local authority, in such authority; and
(ii) in any other case, in the Government and in what manner the liability of the municipality shall be apportioned between the municipality and such local authority or the Government, as the case may be, and on the publication of such a scheme in the Official Gazette, such property and liability shall vest and be apportioned accordingly:
Provided that before framing of any such scheme, the Govern- ment shall consult the municipality and where the area is included within the limits of any local authority, such authority also.
(2) All money due to the municipality, immediately before the date of such exclusion on account of tax, toll, fee, rate or otherwise may in respect of the areas so excluded be recovered by the municipality as if such area has not been excluded.