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 1] [Section 24] [Entire Act]

State of Assam - Subsection

Section 24(1) in Assam Panchayat Act, 1994

(1)for every Gaon Panchayat there shall be constituted a Gaon Panchayat at fund bearing the name of the Gaon Panchayat and there shall be placed to the credit thereof:
(a)contribution and grants, if any made by the central or the State Government;
(b)Contribution and a grants, if the made by the Zilla Parishad, Anchalik Panchayat or any other local authority;
(c)Loans, if any, granted by the Central or the State Government;
(d)All receipts on account of taxes, rates and fees levied by it;
(e)All receipts in respect of any schools, hospitals, dispensary, buildings, institutions or works vested in, constructed by or placed under the control and management of the Gaon Panchayat.
(f)all sums received as gifts or contribution and all income from any trust or endowment made in favour of the Gaon Panchayat;
(g)such fines and penalties imposed or realized under the provisions of this Act as may be prescribed;
(h)all other sums received by or on behalf of others Gaon Panchayat.