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 Chattisgarh - Section

Section 40 in The Indira Gandhi Agriculture University, Raipur Statutes, 1987

40. Administration of Fund Account and Audit.

(1)
(a)The Fund shall be held by the Vishwavidyalaya and shall be administered by a Committee of Trustees comprising of the Vice-Chancellor, Registrar, Comptroller, and at least two representatives of the employees to be nominated by the Vice-Chancellor.
(b)All money belonging to the Fund shall be deposited with the Reserve Bank of India, State Bank of India or in such scheduled banks as may be decided in this behalf by the Committee or invested in the securities of State or Central Governments, in the name of the "Indira Gandhi Krishi Vishwavidyalaya Contributory Provident Fund" to be operated by one or more persons singly or jointly as may be nominated by the Committee. The Committee, at its discretion, may also open Saving Bank Account and/or Cumulative Time Deposit Account in the individual name of the subscriber in the Post Office or Banks and arrange for its operation in the above manner.
(c)The Accounts of the Fund shall be made up yearly as at the 31st March and an audited statement of accounts shall be submitted to a meeting of the Committee to be held not later than the 31st August, in every year or within two months of the annual audit of the accounts whichever is later and a copy of such statement shall be made available to the subscriber as soon as may be after such meeting.
(d)The Accounts of the fund shall be audited by the same authority which audits the accounts of the Vishwavidyalaya or by a Chartered Accountant appointed by the Vishwavidyalaya.
(2)Meeting of the Committee. - At every meeting of the Committee, the Vice-Chancellor or in his absence the Registrar or in the absence of both, the Comptroller, shall preside. The presence of at least three members shall be necessary to form a quorum for the transaction of business. Each member shall have one vote and in case of equality of votes, the presiding officer shall have casting vote.