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] [Section 308] [Entire Act]

Union of India - Subsection

Section 308(2) in Rules of Procedure and Conduct of Business in Lok Sabha

(2)In scrutinising the Appropriation Accounts of the Government of India and the report of the Comptroller and Auditor-General thereon, it shall be the duty of the Committee to satisfy itself -
(a)that the moneys shown in the accounts as having been disbursed were legally available for, and applicable to, the service or purpose to which they have been applied or charged;
(b)that the expenditure conforms to the authority which governs it; and
(c)that every re-appropriation has been made in accordance with the provisions made in this behalf under rules framed by competent authority.