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 Goa - Section

Section 14 in The Goa Health Services Development Act, 2008

14. General powers of the Corporation.

- Subject to the provisions of this Act, the Corporation shall have power,-
(a)to acquire and hold such property, both movable and immovable, as the Corporation may deem necessary for the performance of any of it's activities, and to lease, sell, exchange or otherwise transfer any property held by it on such conditions as may be deemed proper by the Corporation;
(b)to provide or cause to be provided amenities and common facilities in health estates and construct and maintain or cause to be maintained works and buildings therefor;
(c)to make available buildings on hire or sale to persons intending to start health establishments;
(d)to construct buildings for the housing of the employees of health establishments;
(e)
(i)to allot ready built sheds or such buildings or parts of buildings, including residential tenements to suitable persons in the health estates established or developed by the Corporation;
(ii)to modify on rescind such allotments, including the right and power to evict the allottees concerned on breach of any of the terms or conditions of their allotment;
(f)to constitute advisory committee to advise the Corporation;
(g)to engage suitable consultants or persons having special knowledge or skill to assist the Corporation in the performance of it's functions;
(h)to delegate any of it's powers generally or specially to any of it's committees or officers, and to permit them to re-delegate specific powers to their subordinates;
(i)to enter into and perform all such contracts as it may consider necessary or expedient for carrying out any of it's functions; and
(j)to do such other things and perform such acts as it may think necessary or expedient for the proper conduct of it's functions and the carrying into effect the purposes of this Act.