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 Meghalaya - Section

Section 23 in The Institute of Chartered Financial Analysts of India University Act, 2005

23. The Finance Committee.

(1)The Finance Committee shall consist of
(a)The Vice-Chancellor-Chairman
(b)The Registrar-Secretary
(c)The Finance Officer
(d)Such other members as may be prescribed in the Statutes.
(2)The Finance Committee shall be the principal financial body of the University to take care of financial matters and shall, subject to the provisions of this Act, Statutes and Rules, co-ordinate and exercise general supervision over the financial matters of the University.