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 69] [Entire Act]

State of Maharashtra - Subsection

Section 69(1) in The Dr. Babasaheb Ambedkar Technological University Act, 1989

(1)
(a)Notwithstanding anything contained in the Act, during the period of stabilisation of the University the State Government shall specify the date by which and the manner in which the University shall prepare the annual financial estimates of receipts and expenditure of the University.
(b)the Executive Council shall consider the estimates as prepared and approve them, with or without modifications and submit them, as approved by it, to the State Government for its sanction.
(c)the State Government may pass such orders with reference to the said estimates as it may think proper and communicate the same to the University which shall give effect to such orders.
(d)
(a)After the period of stabilisation of University is over, the Vice-Chancellor shall cause to be prepared by the Finance Officer of the University on or before such date as may be prescribed, the annual financial estimates of receipts and expenditure of the University for the ensuing year and submit them to the Executive Council, through the Finance Committee.
(b)The Executive Council shall consider the annual financial estimates so prepared and approve them with or without any modifications.