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 Kerala - Section

Section 56 in Kerala Irrigation and Water Conservation Act, 2003

56. Social audit and monitoring.

(1)At the end of each crop season, Government shall authorise the committee to conduct social audit.
(2)Social audit shall be for both water utilisation against water budgeting and expenditure incurred for maintenance of the system with reference to the fund available to the association.
(3)The social audit shall cover.-
(a)equity in water distribution;
(b)increase in production;
(c)increase in productivity;
(d)crop diversification;
(e)multiple cropping;
(f)water use efficiency;
(g)utilisation of resources for execution of works;
(h)improvement in the cultivated areas of the association compared to previous season;
(i)utilisation of research facilities in adopting high yield varieties of seeds, pesticides etc.;
(j)quality of works undertaken.
(4)The social audit so conducted shall be made known to all the beneficiaries of the association by displaying a list containing the benefits accrued with reference to fund spent on the notice board of the association.
(5)Wherever a work is taken up by the association, the estimated cost of the work, item of work proposed to be executed, details of the executed work are to be exhibited on a board at the place of work.
(6)The competent authority shall render all assistance in the conduct of the social audit.
(7)The social audit so conducted shall be sent to all concerned as stipulated by Government from time to time.
(8)The auditor shall incorporate the social audit report together with the specific observation on rectification of defects, if any, noticed in the social audit.
(9)A copy of the audit report referred to in sub-section (8) shall be exhibited on the notice board of the association.