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]

Bombay Presidency - Section

Section 15 in The Bombay Prevention of Begging Act, 1959

15. Advisory Committees.

(1)The State Government may constitute for any area in which this Act has come into force in the manner provided in sub-section (3) of section 1, an Advisory Committee consisting of such persons, not exceeding twenty-one in number, as it may appoint:Provided that, where a local authority has agreed to render such financial assistance as the State Government may consider proper in each case, for the maintenance of Certified Institution in which beggars from the area subject to the jurisdiction of the local authority are detained, the State Government shall appoint such number of person as it deems fit on the Advisory Committee for such area representing the local authority.
(2)The Advisory Committee constituted under sub-section (1) in any local area, or any member thereof, may visit at all reasonable times and after due notice to the Superintendent, any Certified Institution in which beggars from that area are detained.
(3)The Advisory Committee may also-
(a)tender advice as regards management, to any Certified Institution through the Chief Inspector or such other officer as the State Government may specify;
(b)collect subscriptions towards the recurring as well as non-recurring expenses of any or all Certified Institutions within the local area, or in which beggars from that area are detained, and disburse the collections in the prescribed manner;
(c)advise the State Government, through the Chief Inspector, as regards the certification of any Institution as a Certified Institution or the de-certification of any Certified Institution as a Certified Institution within the local area;
(d)advise the State Government generally on the working of this Act in that area, and particularly on any point referred to it by the Chief Inspector or any other officer specified by the State Government.