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 Telangana - Section

Section 58 in Telangana Charitable and Hindu Religious Institutions and Endowments Act, 1987

58. Accounts and audit.

(1)The Executive Officer shall keep regular accounts of all receipts and disbursements, for each financial year separately in such form and containing such particulars as may be specified by the Commissioner.
(2)
(a)The accounts of every charitable or religious institution or endowment, the annual income of which as calculated for the purpose of section 65 for the financial year immediately preceding exceeds [rupees twenty five lakhs] [Substituted by Act No.33 of 2007.], shall be subject to concurrent audit, that is to say, the audit shall take place as and when expenditure is incurred.
(b)The accounts of every other institution or endowment, the annual income of which calculated as aforesaid for the financial year immediately preceding is not less than [rupees two lakhs] [Substituted by Act No.33 of 2007.], shall be audited annually, or if the Commissioner so direct in any case, at shorter intervals.
(c)The accounts of any charitable or religious institution or endowment, the annual income of which calculated as aforesaid for the financial year immediately preceding is less than [rupees two lakhs] [Substituted by Act No.33 of 2007.], shall be audited annually by an officer subordinate to the Assistant Commissioner and deputed by him for the purpose.
(3)The audit referred to in clauses (a) and (b) of sub-section (2) shall be made by the agency referred to in section 63.