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 16] [Entire Act]

State of Punjab - Section

Section 205 in The Punjab Panchayati Raj Act, 1994

205. Inquiry into affairs of Panchayats.

(1)The State Government may at any time cause an inquiry to be made by any of its officer into the affairs of a Panchayat in regard to any matter concerning it or in regard to any matter with respect to which sanction, approval, consent or order of the State Government is required by or under this Act.
(2)The Officer holding inquiry under sub-section (1) shall have the powers of a Civil Court under the Code of Civil Procedure, 1908, to take evidence and to compel the attendance of witnesses and production of documents for the purposes of inquiry.