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]

State of Andhra Pradesh - Section

Section 27 in Andhra Pradesh Government Medical and Dental Institutions (Conversion into Semi-Autonomous Institutions) Act, 2007

27. Fund of the Institute.

(1)The Institute shall have its own fund consisting of,-
(a)all moneys provided by the Government under Section 26;
(b)all fees and other charges received by the Institute;
(c)all moneys received by the institute by way of grants, loans, gifts, donations, benefactions, bequests or transfers;
(d)all moneys received by the Institute in any other manner or from any other source like auctioning of canteen services, parking place for vehicles, drug stores, paying rooms, service charges for special investigations etc.
(2)All moneys credited to the fund shall be deposited in such bank or invested in such manner as the Governing Council may decide.
(3)The fund shall be applied towards the expenses of the Institute including expenses incurred in the exercise of its powers and discharge of its functions.
(4)The Institute shall receive all moneys, sale proceeds of the publications of the Institute, fees payable to the Institute and remit the same into the account of the Institute and a register of accounts of the Institute shall be maintained and the fund utilized for the purposes, as laid down in this Act and the rules, regulations and orders made there under.