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 29 in THE NATIONAL FORENSIC SCIENCES UNIVERSITY ACT, 2020

29. Powers of Finance Committee.—

Save as otherwise provided in this Act, the Finance Committee shall exercise the following powers and perform the following functions, namely:—
(a)to examine the annual accounts and annual budget estimates of the University and to advise the Board of Governors thereof;
(b)to review from time to time the financial position of the University;
(c)to make recommendations to the Board of Governors on all financial policy matters of the University;
(d)to make recommendations to the Board of Governors on all proposals involving raising of funds, receipts and expenditure;
(e)to provide guidelines for investment of surplus funds;
(f)to make recommendations to the Board of Governors on all proposals involving expenditure for which no provision has been made in the budget or for which expenditure in excess of the amount provided in the budget needs to be incurred;
(g)to examine all proposals relating to the revision of pay scales, upgradation of the pay scales and those items which are not included in the budget prior to placing before the Board of Governors; and
(h)to exercise such other powers and perform such other functions as may be conferred or imposed upon it by this Act or the Statutes or Ordinances made thereunder.