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 1] [Entire Act]

NCT Delhi - Section

Section 209 in The Delhi Municipal Corporation Act, 1957

209. Power of Municipal Chief Auditor to make queries, etc., and call for returns, etc.

(1)The Municipal Cheif Auditor may make such queries and observations in relation to any of the accounts of [a Corporation] [Substituted by Delhi Act 12 of 2011, section 2(a) for "the Corporation" (w.e.f. 13-1-2012)] which he is required to audit and call for such vouchers, statements, returns and explanations in relation to such accounts as he may think fit.
(2)Every such query or observation as aforesaid shall be promptly taken into consideration by the officer or authority to whom it may be addressed and returned without delay with the necessary vouchers, documents or explanations to the Municipal Chief Auditor.
(3)The powers of the Municipal Cheif Auditor with regard to the disapproval of, and the procedure with regard to the settlement of objections to, expenditure from the revenues of [a Corporation] [Substituted by Delhi Act 12 of 2011, section 2(a) for "the Corporation" (w.e.f. 13-1-2012)] shall be such as may be prescribed by the Standing Committee in consultation with the Municipal Chief Auditor and with the approval of [a Corporation] [Substituted by Delhi Act 12 of 2011, section 2(a) for "the Corporation" (w.e.f. 13-1-2012)]
(4)If the Municipal Chief Auditor considers it desirable that the whole or any part of the audit applied to any accounts which he is required to audit shall be conducted in the offices in which those accounts originate he may require that those accounts, together with all books and documents having relation thereto, shall at all convenient times be made available in the said offices for inspection.
(5)The Municipal Chief Auditor shall have the power to require that any books or other documents relating to the accounts he is required to audit shall be sent for inspection by him:Provided that if the documents are confidential he shall be responsible for preventing disclosure of their contents.
(6)The Municipal Chief Auditor shall have authority to frame standing orders and to give directions on all matters relating to audit, and particularly in respect of the method and the extent of audit to be applied and the raising and pursuing of objections.
(7)Expenditure sanctioned by the Municipal Chief Auditor shall be audited by an officer to be nominated by [a Corporation] [Substituted by Delhi Act 12 of 2011, section 2(a) for "the Corporation" (w.e.f. 13-1-2012)]