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 Haryana - Section

Section 8 in Haryana District Mineral Foundation Trust Rules, 2016

8. Powers and functions of the Foundation.

- The foundation shall be responsible for;
(1)Laying down the broad policy framework for the functioning of foundation and review its working from time to time, subject to such directions and guidelines issued by the Government from time to time.
(2)Drawing up and approving of Annual Action Plan and the Annual Budget for Foundation. The annual Action Plan shall contain the list of schemes and projects with the tentative provisions thereof.Provided that if for any reason whatsoever, the Foundation does not prepare and accord approval to the Annual Plan and Budget within specified time, the Management Committee shall have Annual Action Plan and the Budget of the Foundation prepared and approve the same. The Budget so prepared and approved shall be deemed to have been duly prepared and approved by the Foundation.Provided also that while preparing the Annual Plan for the next financial year, the sum total of the past commitment and liabilities spilling over shall be assessed.Provided further to maintain financial discipline and timely completion of project the sum total of the past commitments and liabilities and the new schemes being proposed shall not in any case exceed three times the expected inflows for the next financial year.
(3)Approving such other expenditure in furtherance of the objects of the Foundation from the available Fund in accordance with these rules.
(4)Approving the recommendations of the Management Committee.
(5)Approving the Annual Report and Audited Accounts of the Foundation preferably within 90 days but not exceeding 180 days of the close of the previous year.