Section 34(1)(b) in The Guardians and Wards Act, 1977 (1920 A.D.)
(b)if so required by the Court, deliver to the Court, within six months from the date of his appointment or declaration by the Court or within such other lime as the Court directs, a statement of the immovable property belonging to the ward, of the money and other movable property which he has received on behalf of the ward up to the date of delivering the statement, and of the debts due on that date to or from the ward ;