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 223 in The Navy (Pay And Allowances) Regulations, 1966

223. Yearly acknowledgement of Advances repayable.

(1)On the first day of April each year, every officer who has received advances falling under the head"Advances Repayable", (for example, advances for the purchase of motor cars or motors cycles or bicycles, advances on the first formation of messes in Indian Naval Ships, and the like) shall send an acknowledgement in the prescribed form (Appendix X) to the Controller of Defence Accounts (Navy) stating that the amount of advance or loan outstanding on the 31st March of that year is due from him and is to be accounted for by him.
(2)When an officer operating advances other than advances for the purchase of motor cars, motor cycles and bicycles, is relieved of his charge, he shall account for the advance to his successor and shall also submit an acknowledgement as mentioned above to the Controller of Defence Accounts (Navy).