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 Tamilnadu - Section

Section 27 in The Anna University of Technology, Madurai Act, 2010

27. The Finance Committee.

(1)The Finance Committee shall consist of the following members, namely:-
(a)Vice-Chancellor;
(b)Secretary to Government, in-charge of Finance;
(c)Secretary to Government, in-charge of Higher Education;
(d)three members nominated by the Syndicate from among its members of whom one shall be a Professor and one shall be a person nominated to the Syndicate by the Chancellor.
(2)If for any reasons, the Secretary to Government, in-charge of Finance or the Secretary to Government, in-charge of Higher Education is unable to attend the meetings of the Finance Committee, he may depute any officer of his department not lower in rank than that of the Deputy Secretary to Government to attend the meeting.
(3)The Vice-Chancellor shall be the ex-officio Chairperson and the Finance Officer shall be the ex-officio Secretary to the Finance Committee.
(4)All the members referred to in item (d) of sub-section (1) shall hold office for a period of three years.
(5)The Finance Committee shall meet at least twice in every year to examine the accounts and to scrutinize the proposals for expenditure.
(6)The annual accounts of the University prepared by the Finance Officer shall be laid before the Finance Committee for consideration and comments and thereafter submitted to the Syndicate for approval.
(7)The Finance Committee shall recommend limits for the total recurring expenditure and the total non-recurring expenditure for the year based on the income and resources of the University.
(8)The Finance Committee shall-
(a)review the financial position of the University from time to time;
(b)make recommendation to the Syndicate on every proposal involving investment or expenditure for which no provision has been made in the annual financial estimates or which involves expenditure excess of the amount provided for in the annual financial estimates;
(c)prescribe the methods and procedure and forms for maintaining the accounts of the University, its departments and its constituent colleges;
(d)make recommendations to the Syndicate on all matters relating to the finances of the University; and
(e)perform such other functions as may be prescribed.
(9)The financial estimates of the University prepared by the Finance Officer shall be laid before the Finance Committee for consideration and comments. The said estimates, as modified by the Finance Committee, shall then be laid before the Syndicate for consideration. The Syndicate may accept the modifications made by the Finance Committee.