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]

Union of India - Section

Section 51 in THE NATIONAL COMMISSION FOR ALLIED AND HEALTHCARE PROFESSIONS ACT, 2021

51. State Allied and Healthcare Council Fund.—

(1)There shall be constituted a Fund to be called the State Allied and Healthcare Council Fund and there shall be credited thereto—
(a)all sums of money received from the State Government;
(b)all sums of money received by the State Council by way of grants, fees, benefactions, bequests and transfers; and
(c)all sums of money received by the State Council in any other manner or from any other source as may be decided by the State Government.
(2)All receipts of the Commission and State Councils shall be routed through an online payment portal of the Commission and one-fourth of all the receipts shall be transferred to the National Allied and Healthcare Fund and three-fourth of all the receipts shall transfer to the relevant State Allied and Healthcare Council Fund through that portal.
(3)The fund referred to in sub-section (1) shall be applied for the expenses of the State Council incurred in discharge of its functions for the purposes of this Act in the manner as may be prescribed by the State Government.