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 Maharashtra - Section

Section 16 in Shree Siddhi Vinayak Ganapati Temple Trust (Prabhadevi) Act, 1980

16. Duties and Powers of Committee.

(1)Subject to any general or special orders of the State Government, it shall be the duty of the Committee to manage the properties and affairs of the Temple Trust efficiently, to make proper arrangements for the conduct and performance of rituals, worship, ceremonies and festivals in the Temple according to the custom and usages, to provide necessary facilities and amenities to the devotees and to apply the income of the Trust to the objects and purposes for which the Trust is to be administered under this Act.
(2)In particular, but without prejudice to the generality of the foregoing sub­section, the Committee shall,-
(a)prepare the annual budget estimating the income and expenditure of the Trust and send a copy of it to the State Government;
(b)maintain proper accounts and records of the properties and the income and expenditure of the Trust;
(c)cause the accounts of the Trust to be audited annually by such person and by such date in the next succeeding year as the State Government may direct;
(d)make regular payment of salaries, honorarium fees and allowances and other sums payable to the members, Executive Officer and other officers and servants of the Committee from the Management Fund;
(e)take measures for the recovery of lost property or any sums due to the Trust;
(f)institute and defend any suits, prosecutions and other legal proceedings relating to the Trust in a Court or before a Tribunal or other authority;
(g)inspect or cause an inspection to be made of the properties of the Trust, form time to time, and to take prompt steps to remove any encroachments made on such properties;
(h)supply such returns, statistics, accounts and other information with respect to the Trust as the State Government may, from time to time, require;
(i)generally do all such acts as may be necessary for the purposes of proper management, maintenance and administration of the properties and affairs of the Trust.
(3)No immovable property vested in the Trust shall be leased for more than a year, or mortgaged, sold or otherwise alienated, by the Committee, except with the previous sanction of the State Government.
(4)No jewelleries, ornaments and other valuable moveable property vested in the Trust, the value of which is more than five thousand rupees, shall be sold, pledged or otherwise alienated by the Committee, except with the previous sanction of the State Government.
(5)The Committee shall have no power to borrow money from any person, except with the previous sanction of the State Government.
(6)Subject to the provisions of this Act, the Committee shall have all the powers necessary for performing its duties and functions under this Act.