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 3 in Investor Education and Protection Fund Authority (Form and Time of Preparation of Annual Report) Rules, 2018

3. Preparation and furnishing of the Annual Report.

(1)The Authority shall prepare once in every year an Annual Report in the form specified in the Schedule, giving a true and full account of its activities performed in the year.
(2)The Authority may also include in the Annual Report any other item, not included in the form specified in the Schedule, with the prior permission of the Central Government.
(3)The Authority, shall forward the annual report to the Central Government within a period of one hundred and eighty days immediately following the close of the year for which it has been prepared.
(4)The matters relating to form and time of preparation of Annual Report, with respect to which no express provision has been made in these rules, shall be referred in each case to the Central Government for its decision and the decision of the Central Government shall be final.