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 22] [Entire Act]

State of Haryana - Subsection

Section 22(3) in The Punjab Probation of Offenders Rules, 1962

(3)The society which has been granted a subsidy shall -
(i)submit its annual report and audited accounts and such other reports as may be called for by the Chief Controlling Authority;
(ii)maintain standards of supervision work and manage institutions or other premises referred to in [rule 29] [Substituted by GSR 6/CA-20-58-S-18 Amd. (1) 64 dated the 20th December, 1963.], if any, under it to the satisfaction of the Chief Controlling Authority; and
(iii)provided all facilities for inspection by the officer concerned.