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]

State of Karnataka - Section

Section 36 in Hindu Religious Institutions and Charitable Endowments Act, 1997

36. Budget of Notified Institutions.

(1)The Chairman, Manger or the Executive Officer of a Notified Institution shall within ninety days before the close of every financial year, file in such form as may be prescribed a budget showing the probable receipts and disbursements of such institution during the following year, along with actual income and expenditure for the preceding year, before the Assistant Commissioner in charge of the Institution. The receipts portion shall comprise of the income proposed to be derived from Hundial collections, tasdik amount, annuity, Cash grants, Jathra, Rathotsava and Sevartha fees, interest on deposits, money orders, rent from land and building and such other income as may be prescribed:Provided that in case of such class or classes of notified institutions as may be specified by the State Government from time to time. It shall not be necessary to file the annual budget before the end of each year but it shall be sufficient to file the budget once in three years.
(2)Every budget filed under sub-section (1) shall make adequate provision for,-
(i)the due pursuance of the objects of the Institution or Endowment and the proper performance of, and remuneration for, the services therein, including those for the schedule of articles of dittam or scale of expenditure for the time being in force and other requirements of worship or offering in connection with such service :
Provided that the salaries of Archakas and temple servants shall not exceed thirty five percent of its gross annual income.Provided further that the budget shall provide only for such of the posts sanctioned and for such amount of salary as may be prescribed.Explanation. - Gross annual income under this Chapter shall not include.
(a)donations made as contribution to the capital;
(b)amounts realised by sale of jewels or other movable or immovable properties belonging to the institution;
(c)amounts received for specified services or charities where the service or charity is performed.
(ii)the due discharge of all liabilities and subsisting commitments binding on the institution;
(iii)the arrangement made for securing the health, safety or convenience of the pilgrims, worshippers or other persons resorting to the institution;
(iv)the construction, repair, annual maintenance, renovation and improvement of the institution and the buildings connected therewith:
Provided that such work shall not be taken up without obtaining administrative and technical sanction from such authority as may be prescribed.
(v)the audit fee at such percentage of the gross annual income as may be prescribed;
(vi)the Reserve Fund of the Institution at not less than ten percent of the gross annual income.
(3)In the case of a Notified Institution whose annual income exceeds the prescribed amount, it shall make provision in the budget for the payment at five percent of the balance of the income for the financial year remaining after making provision for items (i) to (v) of sub-section (2) to the Common Pool Fund.
(4)The budget shall be filed,-
(i)where it relates to an Institution whose annual income is not more than rupees one lakh, to the Assistant Commissioner;
(ii)where it relates to an Institution whose annual income is more than rupees one lakh but not more than rupees ten lakhs, to the Deputy Commissioner with a copy thereof to the Assistant Commissioner; and
(iii)where it relates to an Institution whose annual income is more than rupees ten lakhs, to the Commissioner with a copy thereof to the Deputy Commissioner.
(5)The authority to whom the budget is presented shall as far as may be within sixty days of the receipt of the proposal consider it and pass orders sanctioning the budget with or without any alteration, omission or addition as it may deem fit, after considering the remarks if any made by the immediate controlling authority under sub-section (6).
(6)The Assistant Commissioner or the Deputy Commissioner to whom a copy of the budget is marked shall forward the proposal with his remarks to the Deputy Commissioner or the Commissioner as the case may be, who is the authority to sanction the budget.
(7)If in the course of a financial year the Chairman or the Executive Officer finds it necessary to modify the provisions made in the Budget in regard to the receipt or distribution of the amount to be expended under the different heads he may submit a supplemental or revised budget to the authority specified, in sub-section (4), which shall be dealt with in the same manner as specified in sub-sections (5) and (6).