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] [Entire Act]

Union of India - Section

Section 5 in The Chartered Accountants (Amendment) Act, 2006

5. Amendment of section 6.-

In section 6 of the principal Act,-(i)for sub- section (2), the following sub- section shall be substituted, namely:-
(2)Every such member shall pay such annual fee for his certificate as may be determined, by notification, by the Council, which shall not exceed rupees three thousand, and such fee shall be payable on or before the 1st day of April in each year: Provided that the Council may with the prior approval of the Central Government, determine the fee exceeding rupees three thousand, which shall not in any case exceed rupees six thousand.
(ii)after sub- section (2), the following sub- section shall be inserted, namely:-
(3)The certificate of practice obtained under sub- section (1) may be cancelled by the Council under such circumstances as may be prescribed.