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 Uttar Pradesh - Section

Section 4 in The U.P. Goshala Adhiniyam, 1964

4. Obligation to furnish particulars relating to Goshalas.

(1)The trustee of a Goshala shall furnish to the Registrar a statement setting out-
(a)the name and location of the Goshala;
(b)the date and the manner of establishment of the Goshala;
(c)the name and address of the trustee of the Goshala and where the trustee is a body of persons the names and addresses of all such persons;
(d)the mode of succession to the trusteeship;
(e)particulars of Goshala property;
(f)the gross annual income, if any, of the Goshala during the three years immediately preceding the year in which the statement is furnished;
(g)the source of such income;
(h)the expenditure, if any, incurred in connection with the Goshala during the period referred to in clause (f); and
(i)such other particulars as may be prescribed.
(2)The statement shall be signed and verified in the prescribed manner and shall be accompanied by,-
(a)a copy of the document, if any, by which the Goshala was established;
(b)a copy of the document regulating the administration of the Goshala and succession to the trusteeship, and in case of nonavailability of such document, a memorandum giving the objects of the Goshala and the manner of administration of its property; and
(c)in case the accounts of the Goshala have been audited, a copy of the last balance-sheet certified by the auditor.
(3)The statement shall be furnished within three months of the establishment of the Goshala or of the coming into force of this Act in that area whichever is later, provided that the Registrar may, for reasons to be recorded in writing, extend the period for furnishing the statement.