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 28 in The Karnataka Public Libraries Act, 1965

28. Local Library Authority to appoint committees.-

(1)Every Local Library Authority shall constitute the following committees by election from among its members, namely:-
(i)the Executive Committee; and
(ii)the Finance Committee.
(2)A Local Library Authority may constitute committees for such other purposes as it deems fit.
(3)The Chairman of the Local Library Authority shall ex-officio be a member and Chairman of the Executive Committee, and the Finance Committee.
(4)
(a)The Executive Committee shall be responsible for the executive functions of the Local Library Authority.
(b)The Finance Committee shall scrutinise proposals for increase of revenue, examine the receipts and expenditure statements, consider all new propositions affecting finance and shall generally supervise the revenue and expenditure of the Local Library Authority.