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 Odisha - Section

Section 374B in Orissa Municipal Act, 1950

374B. [ Duties of Municipality. [Inserted vide Orissa Act No. 11 of 2009, O.G.E. No. 181 dated 13.2.2009.]

(1)Every Municipality shall maintain its records duly catalogued and indexed in such manner and in such form as may be prescribed for the purpose of facilitating access to information specified under Sub-section (2).
(2)It shall be the duty of every Municipality to publish, save as otherwise provided, at quarterly interval, -
(a)particulars of its organisation, functions and duties;
(b)the composition of council, committees and other bodies, by whatever name called, constituted, if any ;
(c)minutes of proceedings of meetings of the council, committees and other bodies;
(d)a directory of its officers and employees;
(e)particulars of powers delegated to the officers and servants of the municipality, if any, to grant concession, permit, licences,or authorisation for each activity;
(f)audited financial statements consisting of a balance sheet, receipts and expenditure and cash flow statement prepared in the form and manner prescribed on at least half yearly basis within two months of end of each such period;
(g)statutorily audited financial statements of the year within three months of the end of that year;
(h)particulars of each of the service undertaken by it;
(i)particulars of all plans, proposed expenditure, actual expenditure on major services provided or activities performed and reports on disbursement made;
(j)details of subsidy programmes on major services provided or activities performed by it and details of beneficiaries of such programmes including the manner and criteria of identification of such beneficiaries;
(k)particulars of the Master Plan, Town Development Plan or any other development plan concerning to its area;
(l)particulars of works as may be specified by notification, by the State Government, in the official Gazette, together with information on the value of works, time of completion and details of contract;
(m)particulars of taxes, fees, fines, rents and such other sums received by it under this Act or otherwise and credited to the Municipal Fund in the previous year;
(n)the taxes, fees, fines, rents and any other sums that remain uncollected and the reasons thereof;
(o)amount of tax assigned to it from out of any tax levied and collected by the State Government;
(p)grants released by the Central or State Government for implementation of any scheme, project and plan assigned or entrusted to it and the nature and extent of utilization;
(q)donation or contribution received, if any, from public or non-Governmental agencies;
(r)annual budget allotted to each ward;
(s)any permission or approval given for installation or eviction of any high-rise tower in Government land or in private land and building with terms and conditions of such approval or permission; and
(t)such other information as may be prescribed.
(3)The information specified in Sub-section (2) may be published by at least two modes, as the Municipality deems fit, such as affixing it on the notice board of the Municipality or publishing it in the newspaper in regional language having wide circulation in the concerned municipal area or by posting in internet or by public announcement or by any other mode, as may be prescribed.]Chapter-XXVI Liabilities and Disabilities of [Chairperson] [Substituted vide Orissa Act No. 11 of 1994 w.e.f. 31.5.1994.], Vice-Chairperson, [* * *] [Omitted vide Orissa Act No. 11 of 1994 w.e.f. 31.5.1994.] Councillors and Servants of The [Municipality] [Substituted vide Orissa Act No. 11 of 1994 w.e.f. 31.5.1994.]