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 West Bengal - Section

Section 24 in West Bengal State Council of Technical and Vocational Education and Skill Development Act, 2013

24. Council Fund.

(1)The Council shall have a Fund to be called the West Bengal State Council of Technical and Vocational Education and Skill Development Fund to which shall be credited-
(a)all sums which may be paid by the State Government under section 23;
(b)all fees realised under any provisions of this Act;
(c)all sums representing income from endowments or from property owned or managed by the Council; and
(d)all other sums received by or on behalf of the Council from any source whatsoever.
(2)The Fund shall vest in the Council and shall be under its control and shall be held by it in trust for the purposes of this Act.
(3)All moneys payable to the credit of the Fund shall forthwith be paid into the Reserve Bank of India, or the State Bank of India or any branch thereof, or any Nationalised Bank or any Branch thereof or any Scheduled Bank authorized by the State Government, to the credit of the Fund, and all cheques drawn on the Fund shall be signed by the Chairperson or by such other persons as he may authorise in writing in this behalf.