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 20 in Pension Fund Regulatory and Development Authority (Trustee Bank) Regulations, 2015

20. Inspection and audit.

(1)The Authority may, if it considers necessary at any time, undertake directly or through its authorized representative or auditor, an inspection and audit of the books, accounts, records including the telephone records and electronic records and documents of the Trustee Bank for any purpose, including the purposes as specified under sub-regulation (2).
(2)The purposes referred to in sub-regulation (1) may include, -
(a)to ascertain the infrastructural capabilities, systems and procedures;
(b)to ensure that the books of account, records including telephone records and electronic records and documents are being maintained in the manner required under these regulations;
(c)to ascertain whether adequate internal control systems, procedures and safeguards have been established and are being followed by the Trustee Bank;
(d)to ascertain whether the provisions of the Act or rules or the regulations made there under or circulars, guidelines or notifications issued by the Authority are being complied with;
(e)to inquire into the complaints received from subscribers, nodal offices, intermediaries or any other person on any matter having a bearing on the activities assigned by the Authority to the Trustee Bank;
(f)to inquire suomotu into such matters as may be deemed fit in the interest of subscribers.
(3)The Authority may, -
(a)appoint one or more authorized representatives or, appoint a qualified auditor to undertake the inspection or audit referred to in sub-regulation (1);
Explanation. - For the purposes of this sub-regulation, the expression "qualified auditor" shall have the meaning derived from Section 226 of the Companies Act, 1956 (1 of 1956).