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]

Telecom Regulatory Authority Of India - Section

Section 5 in The Telecom Regulatory Authority of India (Contributory Provident Fund) Rules, 2003

5. Administration of Funds and audit.

(1)The total amounts received as the Authority's contributions and towards the subscriber's subscriptions to the Fund shall be credited to respective accounts.
(2)All amount lapsed to the Fund and not profits or losses, if any, from the sale of the investments, shall be transferred to the 'Lapsed Account'.
(3)All interests, rent and other income accrued or realised, as the case may be, shall be credited to an account to be called the 'Interest Income Account'.
(4)All moneys belonging to the Fund shall be invested in the manner as specified in the orders/instructions issued by the Government of India in the Ministry of Finance from time to time or in the manner specified under provisions of Indian Trust Act, 1882 (2 of 1882).
(5)The accounts of the Fund shall be audited by the authority auditing the accounts of the Authority.