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 11 in The Special Economic Zone Authority Rules, 2009

11. Accounts of the Authority.

(1)The account of the Authority shall include a statement regarding :-
(a)the estimated opening balance;
(b)estimated receipts under clauses (a) to (d) of sub-section (1) of section 36 of the Act; and
(c)the estimated expenditure.
(2)The annual accounts and financial statements along with necessary schedules, note on accounts and significant accounting policies as mentioned in Schedule-II shall be prepared in accordance with the common format of financial statements for the Central Government Autonomous bodies prescribed by the Government of India, Ministry of Finance, Comptroller and Auditor General of India and as modified from time to time with prescribed accounting formats.
(3)The annual accounts of the Authority shall be signed or authenticated by the chairperson of the Authority and the Secretary :Provided that in the absence of Secretary such annual accounts shall be signed or authenticated by the Chairperson and any other officer of the Authority nominated by the Chairperson.