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 70(1)] [Section 70] [Entire Act]

State of Jharkhand - Subsection

Section 70(1)(B) in Jharkhand Municipal Act, 2011

(B)General Functions
(i)Organising voluntary workers and promote community participation in all development activities,
(ii)Organise campaign for thrift,
(iii)Awareness building against social evils like alcoholism, consumption of narcotics, dowry and abuse of women and children,
(iv)Organize legal awareness campaigns among weaker sections, campaign against economic offences, adherence to civic duties, and promoting communal harmony,
(v)Provision of public transport,
(vi)Organise relief activities during natural calamities and maintain relief centres like hospitals, dispensaries, asylums, rescue homes, maternity houses and child welfare centres, etc.,
(vii)Mobilising local resources in cash or in kind,
(viii)Organise and promote resident welfare associations, neighbourhood groups and committees, and self-help groups with focus on the poor,
(ix)Disclosure and dissemination of information of public interest,
(x)Maintenance of public properties,
(xi)Issue of licences to dangerous and offensive trades and industries,
(xii)Issue of licence to domestic pet animals and destruction of stray dogs,
(xiii)Conservation and preservation of water bodies,
(xiv)Conservation and preservation of places and buildings of historical and cultural importance,
(xv)Promoting energy efficiency and build awareness on climate change,
(xvi)Promote introduction of Information Technology and e- Governance in the working of the Municipality.