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 Telangana - Section

Section 10 in Telangana Advocates' Welfare Fund Act, 1987

10. Borrowing and investment of Funds.

(1)The committee may, with the prior approval of the Bar Council, borrow from time to time, any sum required for carrying out the purpose of this Act.
(2)[ The Committee shall deposit all moneys and receipts of forming part of the Fund in Nationalised Banks.] [Substituted by Act No.1 of 2006.]
(3)All amounts due and payable under this Act and all expenditure relating to the management and administration of the Fund shall be paid out of the Fund.
(4)The accounts and books maintained by the [Welfare Fund Committee] [Substituted by Act No.19 of 1990.] shall be audited annually by a Chartered Accountant appointed by [the said Committee] [Substituted by Act No.19 of 1990.].
(5)The accounts, as, certified by the auditor, together with the audit report thereon, shall be forwarded to the Bar Council by the committee and the Bar Council may issue such directions as it deems fit to the committee in respect thereof.
(6)The committee shall comply with the directions issued by the Bar Council under sub-section (5).