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 Jammu-Kashmir - Section

Section 20 in Jammu and Kashmir State Board of School Education Act, 1975

20. Custody and investment of Board Fund

— (1) All moneys at the Credit of the Board Fund except permanent advance required to meet petty expenditure shall be kept in the current or Savings Bank Account with a Scheduled Bank:Provided that nothing in this section shall be deemed to preclude the Board from investing any moneys belonging to the Board including any un-applied income in any of the approved securities or to place on fixed deposit in any Scheduled Bank, any portion of such moneys not required immediately for expenditure.Explanation.— In this sub-section, the expression 'Scheduled Bank' means a Bank included in the Second Schedule to the Reserve Bank of India Act, 1934.
(2)Subject to the direction of the Chairman, the accounts of the Board with a Bank shall be operated upon by the Secretary of the Board or by such other officer as may be authorised by the Chairman for the purpose.