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 West Bengal - Section

Section 10 in West Bengal Apartment Ownership Bye-laws, 1974

10. Powers and duties of the Boards.

—(1) Subject to the final authority of the Association in general meeting it shall be the duty of a Board to do all such acts and things and take all such steps as may be necessary and expedient for carrying out the purpose of the Act and the bye-laws, and, in particular, it shall be directly responsible for(i)the care, up-keep, maintenance, repairs and replacement of the common areas and facilities including the limited common areas and facilities of the property concerned, as referred to in sub-section (2) of section 13;(ii)the collection of money, including arrears, due from each apartment owner on account of monthly assessment made by the Association concerned for payment towards common expenses;(iii)the collection of monthly rents out of the common areas and facilities let out for shopping, commercial or other purposes, as specified in the Declaration submitted under section 2 read with section 10;(iv)the proper maintenance of the funds and accounts of the Association concerned, and, if necessary, for the building up of a reserve fund out of the common profits left over after meeting the common expenses;(v)securing and furthering the interests of the Association concerned in every possible way;(vi)hearing and dealing with all complaints.
(2)A Board, subject to any direction of the Association in general meeting, shall
(i)receive and disburse money, sanction working expenses, ensure regular and day-to-day maintenance of the cash book under the supervision of the Treasurer and make arrangements for daily verification of the cash balance;
(ii)enter the accounts of the Association concerned in proper book timely and regularly, and make provisions for inspection thereof from time to time;
(iii)maintain the accounts of the money received and expended for and on behalf of the Association concerned and the accounts of the assets and the liabilities thereof;.
(iv)prepare and place before the annual general meeting of the Association an annual report, an audited annual financial statement and annual budget estimate;
(v)prepare all statements, accounts and returns and comply with all other requisitions, as may be made by the auditor for the purpose of auditing the accounts of the Association;
(vi)remove and rectify all defects and irregularities pointed out at the audit;
(vii)convene a special general meeting of the Association on requisition referred to in clause (5) of bye-law 4;
(viii)convene annual general meeting of the Association in due time;
(ix)realise and enforce realisation of all dues of the Association and meet all its liabilities;
(x)let out common areas and facilities for earning common profits, settle terms and conditions for such letting out, and revoke and alter such terms and conditions from time to time, as may be necessary;
(xi)enter into all such agreements and make all such arrangements as may be necessary for the proper and effective maintenance, repair and replacement of the common areas and facilities and make payments therefor;
(xii)institute,.defend, or compound any legal proceedings for and against the Association or the property and for any offence of contravention or breach of any provision of the Act or the bye-laws;
(xiii)improve the conditions of general welfare of the apartment owners, within the scope of the Act and the bye-laws;
(xiv)maintain an up-to-date Register of apartment owners in Form No. 4;
(xv)perform any other duty or discharge any other function as the Association in general meeting may direct under the Act and the bye-laws.