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 Telangana - Subsection

Section 69(2) in Telangana Charitable and Hindu Religious Institutions and Endowments Act, 1987

(2)
(a)The following amounts shall be credited to the Endowments Administration Fund, namely: -
(i)the balance in the fund constituted under the [Andhra Pradesh Charitable and Hindu Religious Institutions and Endowments Act, 1966,(Act 17 of 1966.)] [Repealed by Act No.30 of 1987.].
(ii)the sums due to the Government under Section 64 of the [Andhra Pradesh Charitable and Hindu Religious Institutions and Endowments Act, 1966,(Act 17 of 1966.)] [Repealed by Act No.30 of 1987.].
(iii)the contributions and audit fee payable under sub-section (1) of section 65 when realized;
(iv)the amounts recovered [***] [Omitted by Act No. 34 of 1997.] under section 30;
(b)It shall be lawful for the Commissioner to accept to the credit of the said fund, grants or loans from the Government or any grant by any institu tion or person.