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 45 in The Mediation Act, 2023

45. Mediation Fund.

(1)There shall be a fund to be called “Mediation Fund” (hereinafter referred to as the “Fund”) for the purposes of promotion, facilitation and encouragement of mediation under this Act, which shall be administered by the Council.
(2)There shall be credited to the Fund the following, namely:-
(a)all monies provided by the Central Government;
(b)all fees and other charges received from mediation service provider, mediation institutes or bodies or persons;
(c)all monies received by the Council in the form of donations, grants, contributions and income from other sources;
(d)grants made by the Central Government or the State Government for the purposes of the Fund;
(e)amounts deposited by persons as contributions to the Fund;
(f)amounts received in the Fund from any other source; and
(g)interest on the above or other income received out of the investment made from the Fund.
(3)The Fund shall be applied towards meeting the salaries and other allowances of Member, Chief Executive Officer, Officers and employees and the expenses of the Council including expenses incurred in the exercise of its powers and discharge of its duties under this Act.