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 Karnataka - Section

Section 22 in Karnataka Krishna Basin Development Authority Act, 1992

22. Accounts and Audit.

(1)Accounts of the income and expenditure of the Fund of the Authority shall be kept in accordance with such rules as may be prescribed.
(2)The Authority shall prepare an annual statement of accounts in such form as may be prescribed.
(3)The Accounts of the Authority shall be audited annually by such auditor as the State Government, may direct.
(4)The auditor shall for the purposes of the audit have access to all the accounts and other records of the Authority.
(5)The Authority shall pay from its fund such charges for the audit as may be prescribed.
(6)As soon as may be after the receipt of the report of the auditor the Authority shall send a copy of the annual statement of accounts, together with a copy of the report of the auditor to the State Government and shall cause to be published the annual statement of accounts in such manner as may be prescribed.
(7)The Government may after perusal of the report of the auditor give such directions as it thinks fit to the Authority and the Authority shall comply with such directions.