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 17] [Entire Act]

State of Uttar Pradesh - Subsection

Section 17(3) in Dr. Ram Manohar Lohia Institute of Medical Sciences Act, 2015

(3)The Finance Officer shall have the duties-
(a)to ensure that no expenditure is incurred by the Institute which has not been authorised in the budget;
(b)to disallow any proposed expenditure which may contravene the provisions of this Act or regulations;
(c)to ensure that no financial irregularity is committed and to take steps to set right any irregularity pointed out during audit or appeared otherwise;
(d)to ensure that the property and investments of the Institute are duly preserved and managed;
(e)to perform such other functions as may be prescribed.