Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 60 docs - [View All]
Shri Prithvi Cotton Mills Ltd. vs Broach Borough Municipality And ... on 10 September, 1966
Mehar Chand Mehta vs The City Board, Shahjahanpur And ... on 30 September, 1958
Patel Gordhandas Hargovindas vs Municipal Commissioner, ... on 28 March, 1963
K.S. Ramaswami vs The Inspector Of Municipalities, ... on 21 January, 1970
Nitin Nagorao Mohod & Others vs Amravati Municipal Corporation & ... on 7 October, 1998

Loading...
User Queries
[Complete Act]
Central Government Act
Section 73 in The Manipur Municipalities Act, 1994.
73. Finance Commission for municipalities.-
(1) The State Finance Commission constituted under section 97 of the Manipur Panchayati Raj Act, 1994 , (26 of 1994 ) shall also review the financial position of the In municipalities and make recommendations to the Governor as to-
(a) the principles which should govern-
(i) the distribution between the State and the municipalities of the net proceeds of the taxes, duties, tolls and fees leviable by the State, which may be divided between them under this Act and the allocation between the municipalities at all levels of their respective shares of such proceeds;
(ii) the determination of the taxes, duties, tolls, and fees which may be assigned to or appropriated by, the municipalities;
(iii) the grant- in- aid to the municipalities from the Consolidated Fund of the State;
(b) the measures needed to improve the financial position of the municipalities;
(c) any other matter referred to the Finance Commission by the Governor in the interests of sound finance of the municipalities.
(2) The Governor shall cause every recommendation made by the Commission under this section together with an explanatory memorandum as to the action taken thereon to be laid before the Legislature of the State. CHAP MUNICIPAL TAXATION CHAPTER VIII MUNICIPAL TAXATION