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 1] [Entire Act]

Union of India - Section

Section 15 in The Chartered Accountants (Amendment) Act, 2006

15. Functions of Council.-

(1)The Institute shall function under the overall control, guidance and supervision of the Council and the duty of carrying out the provisions of this Act shall be vested in the Council.
(2)In particular, and without prejudice to the generality of the foregoing powers, the duties of the Council shall include-
(a)to approve academic courses and their contents;
(b)the examination of candidates for enrolment and the prescribing of fees therefor;
(c)the regulation of the engagement and training of articled and audit assistants;
(d)the prescribing of qualifications for entry in the Register;
(e)the recognition of foreign qualifications and training for the purposes of enrolment;
(f)the granting or refusal of certificates of practice under this Act;
(g)the maintenance and publication of a Register of persons qualified to practice as chartered accountants;
(h)the levy and collection of fees from members, examinees and other persons;
(i)subject to the orders of the appropriate authorities under the Act, the removal of names from the Register and the restoration to the Register of names which have been removed;
(j)the regulation and maintenance of the status and standard of professional qualifications of members of the Institute;
(k)the carrying out, by granting financial assistance to persons other than members of the Council or in any other manner, of research in accountancy;
(l)the maintenance of a library and publication of books and periodicals relating to accountancy;
(m)to enable functioning of the Director (Discipline), the Board of Discipline, the Disciplinary Committee and the Appellate Authority constituted under the provisions of this Act;
(n)to enable functioning of the Quality Review Board;
(o)consideration of the recommendations of the Quality Review Board made under clause (a) of section 28B and the details of action taken thereon in its annual report; and
(p)to ensure the functioning of the Institute in accordance with the provisions of this Act and in performance of other statutory duties as may be entrusted to the Institute from time to time.".