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] [Section 29] [Entire Act]

State of Bihar - Subsection

Section 29(1) in Chit Funds (Bihar) Rules, 1987

(1)If a foreman desires to have the balance-sheet and profit and loss account audited by a auditor appointed under subsection (2) of Section 61, the foreman shall immediately after the preparation of the balance-sheet make an application for such audit to the Registrar within whose jurisdiction the chit is conducted, specifying whether the audit shall be at the premises of the foreman or not. The application shall be accompanied by an amount of fee set out in Appendix II.