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 Maharashtra - Section

Section 15 in The Maharashtra Local Fund Audit Act, 1930

15. Rules.

(1)The State Government may, by notification in the Official Gazette, make rules not inconsistent with this Act, for the purpose of carrying into effect the provisions of this Act:Provided that, the State Government may under this section, make rules generally for all local authorities, or especially for any class of local authorities, regard being had to the special or local circumstances prevailing in or in relation to the area of the local authority or authorities concerned, or for other reasons which shall be specified; and the State Government may also for the like reason exempt any class of local authorities from any of the provisions of the general rules.
(2)In particular, and without prejudice to the generality of the foregoing power such rules may provide for all or any of the following matters, namely :—
(a)the manner and form in which the accounts of a local authority, whose accounts are subject to audit under this Act, shall be kept and presented ;
(b)the powers and duties of auditors and the procedure to be followed by them for conducting an audit and the times at which such audit may be conducted ; and
(c)the manner in which all matters required to be published under this Act shall be published.
(3)The making of rules under this section shall be subject to the condition of previous publication. All rules made under this section shall be laid for not less than thirty days before each House of the State Legislature as soon as possible after they are made, and shall be subject to such modifications as the State Legislature may make during the session in which they are so laid, or the session immediately following.