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 The Maharashtra Right to Public Services Act, 2015

16. Powers and functions of Commission.—

(1)It shall be the duty of the Commission to ensure proper implementation of this Act and to make suggestions to the State Government for ensuring better delivery of public services. For this purpose, the Commission may,—
(a)take suo motu notice of failure to deliver public services in accordance with this Act and refer such cases for disposal as it may deem appropriate;
(b)carry out inspections of offices entrusted with the delivery of public services and the offices of the First Appellate Authority and the Second Appellate Authority;
(c)recommend Departmental inquiry against any Designated Officer or Appellate Authorities who have failed in due discharge of functions cast on them under this Act ;
(d)recommend changes in procedures for delivery of public services which will make the delivery more transparent and easier :
Provided that, before making such a recommendation, the Commission shall consult the Administrative Secretary in-charge of the Department which is to deliver the public service;
(e)recommend steps to be taken by the Public Authorities for efficient delivery of public services;
(f)monitor delivery of the public services by Public Authorities;
(g)hear and decide the appeal filed before it as per section 18.
(2)The Commission shall, while inquiring into any matter under this section, have the same powers as are vested in a Civil Court while trying a suit under the Code of Civil Procedure, 1908, in respect of the following matters, namely :—
(a)summoning and enforcing the attendance of persons, compelling them to give oral or written evidence on oath and producing documents or things;
(b)requiring the discovery and inspection of documents;
(c)receiving evidence on affidavits;
(d)requisitioning any public records or copies thereof from any court or office;
(e)issuing summons for examination of witnesses or documents; and
(f)any other matter which may be prescribed.