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 Maharashtra - Section

Section 9 in The Maharashtra Private Security Guards (Regulation of Employment and Welfare) Act, 1981

9. Accounts and audit.

(1)The Board shall maintain proper accounts and other relevant record and prepare an annual statement of accounts, including a balance-sheet in such form as may be prescribed.
(2)The accounts of the Board shall be audited annually by such qualified persons as the State Government may appoint in this behalf.
(3)The auditor shall at all reasonable times have access to the books of accounts and other documents of the Board, and may for the purposes of the audit, call for such explanation and information as he may require or examine any member or officer of the Board.
(4)The accounts of the Board certified by the auditor, together with the audited report thereon, shall be forwarded annually to the State Government before such dates as the State Government may specify in this behalf.
(5)The Board shall comply with such directions as the State Government may, after perusal of the report of the auditor, think fit to issue.
(6)The cost of audit, as determined by the State Government, shall be paid out of the funds of the Board.