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 28] [Entire Act]

State of Karnataka - Subsection

Section 28(8) in Karnataka Samskrita Vishwavidyalaya Act, 2009

(8)The Finance Committee shall,-
(a)review the financial position of the University from time to time;
(b)make recommendations to the Academic Council in every proposal involving investment or expenditure for which no provisions has been made in the Annual Financial Estimates or which involves expenditure in excess of the amount provided for in the Annual Financia1 Estimates;
(c)Prescribe the methods and procedure and forms for maintaining the accounts of the University.
(d)made recommendations to the Academic Council on all matters relating to the finances of the University, and
(e)Perform such other functions as may be prescribed.