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] [Section 12] [Entire Act]

State of Haryana - Subsection

Section 12(6) in The Haryana Board of School Education Act, 1969

(6)The Secretary so appointed shall be -
(a)the principal Executive Officer of the Board and shall authentically orders and decisions if the Board ;
(b)entitled to be present and to speak at any meeting of the Board; and
(c)responsible for -
(i)the presentation of the annual estimates and statement of accounts, including the balance-sheet, to the Board;
(ii)the custody of the Board Fund and ensuring that all moneys of the Fund are expended for the purpose for which they are granted or allotted ;
(iii)keeping the minutes of the meetings of the Board and furnishing a copy thereof to the State Government; and
(iv)discharging such other functions as may be prescribed.