Section 29(3)(b) in Telangana Charitable and Hindu Religious Institutions and Endowments Act, 1987
(b)The Executive Officer, shall, subject to such restrictions as may be imposed by the Government, -(i)be responsible for the proper maintenance and custody of all the records, accounts and other documents and of all the jewels, valuables, money, funds and other properties of the institution or endowment;(ii)arrange for the proper collection of income and for incurring of expenditure;(iii)sue or be sued in the name of the institution or endowment in all legal proceedings: