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 West Bengal - Section

Section 47 in West Bengal Clinical Establishments (Registration and Regulation) Act, 2010

47. Accounts and audit of Tribunal.

(1)The Tribunal shall maintain proper accounts and other relevant records and prepare annual statement of accounts in such form as may be notified by the State Government in consultation with the Comptroller and Auditor-General of India.
(2)The accounts of the Tribunal shall be audited by the Comptroller and Auditor-General of India at such intervals as may be specified by him and any expenditure incurred in connection with such audit shall be payable by the Tribunal to the Comptroller and Auditor-General of India.
(3)The Comptroller and Auditor -General of India and any person appointed by him in connection with the audit of the accounts of the Tribunal under this Act shall have the same rights and privileges and authority in connection with audit as the Comptroller and Auditor -General of India generally has in connection with the audit of Government accounts and, in particular, shall have the right to demand the production of books, accounts, connected vouchers and other documents and papers and to inspect any of the offices of the Tribunal.
(4)The accounts of the Tribunal, as certified by the Comptroller and Auditor - General of India or any other person appointed by him in this behalf, together with the audit report thereon shall be forwarded annually to the State Government and that Government shall cause the same to be laid, as soon as may be after it is received, before the State Legislature.