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 2] [Section 19] [Entire Act]

State of Kerala - Subsection

Section 19(1) in Travancore-Cochin Literary, Scientific and Charitable Societies Registration Act, 1955

(1)The State Government may at any time call upon the governing body of any society to submit periodically accounts of income and expenditure and of the assets and liabilities of the society. The Registrar or any other officer authorized by the State Government shall periodically examine the accounts and other books of the society and submit to the Government a report on the result of such inspection. The Inspecting Officer may enter the premises of the society and governing body and the servants of the society shall furnish him with all information he may call for and shall also render him all the assistance necessary to enable him to conduct the examination and make the report. It shall be the duty of the governing body and of all persons who are or have been servants of the society to produce before the officer so deputed all books and documents in their custody or power relating to the society and to answer any question relating to the affairs of the society.