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]

State of Jammu-Kashmir - Section

Section 22 in Jammu and Kashmir State Trust for Welfare of Persons with Autism, Cerebral Palsy, Mental Retardation and Multiple Disabilities Act, 2018

22. Fund.

(1)There shall be constituted a fund to be called the State Trust for Welfare of Persons with Autism, Cerebral Palsy, Mental Retardation and Multiple Disabilities Fund and there shall be credited thereto-
(a)all moneys received from the Central Government or the State Government ;
(b)all moneys received by the Trust by way of grants, gifts, donations, benefactions, bequests or transfers ; and
(c)all moneys received by the Trust in any other manner or from any other source.
(2)All moneys belonging to the fund shall be deposited in such banks or invested in such manner as the Board may, subject to approval of the Government, decide.
(3)The funds shall be applied towards meeting the administrative and other expenses of the Trust, including expenses incurred in the exercise of its powers and performance of duties by the Board in relation to any of its activities under section 10 or for anything relatable thereto.