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]

Union of India - Section

Section 20 in The Energy Conservation Act, 2001

20. Establishment of Fund by Central Government. -

(1)There shall be constituted a Fund to be called as the Central Energy Conservation Fund and there shall be credited thereto-
(a)any grants and loans made to the Bureau by the Central Government under section 19;
(b)all fees received by the Bureau under this Act;
(c)all sums received by the Bureau from such other sources as may be decided upon by the Central Government.
(2)The Fund shall be applied for meeting-
(a)the salary, allowances and other remuneration of Director-General, Secretary, officers and other employees of the Bureau;
(b)expenses of the Bureau in the discharge of its functions under section 13;
(c)fee and allowances to be paid to the members of the Governing Council under sub-section (5) of section 4;
(d)expenses on objects and for purposes authorised by this Act.