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 Manipur - Section

Section 82 in The Manipur Panchayati Raj Act, 1994

82. Powers of Government to dissolve and reconstitute Gram Panchayat and Zilla Parishad in case of alteration of area.

(1)When on account of the reason that the limits of an area of Gram Panchayat or Zilla Parishad, are altered, the Government may by order published in the Official Gazette dissolve such Panchayat or Parishad, from a date, specified in the order and direct that Gram Panchayat or Zilla Parishad concerned:-
(i)be reconstituted for the Panchayat area of which the Gram Panchayat or the district of which Zilla Parishad has been dissolved; or
(ii)be established for a Panchayat area, or district which has been newly constituted.
(2)The members of the Gram Panchayat or Zilla Parishad which has been dissolved under sub-section (1) shall vacate their office from the date specified in the order of the Government.
(3)The Gram Panchayat or Zilla Parishad reconstituted or established under the provisions of sub-section (1) shall consist of members nominated by the Government and such members shall as far as practicable be persons who are members of the Gram Panchayat or Zilla Parishad which has been dissolved under sub-section (1).
(4)The Chairpersons of Gram Panchayat or Zilla Parishad shall be elected in the manner provided in this Act.
(5)The term of the Gram Panchayat or Zilla Parishad so reconstituted or established shall be for such period not exceeding six months as the Government shall by order specify.
(6)Before the expiry of the term of the Gram Panchayat or Zilla Parishad constituted in accordance with the provisions of sub-section (5), a Gram Panchayat or Zilla Parishad shall be constituted in the manner provided under this Act:Provided that where the remainder of the period for which the dissolved Gram Panchayat or Zilla Parishad would have continued is less than six months it shall not be necessary to hold an election under this section for constituting a Gram Panchayat or a Zilla Parishad for such period.
(7)A Gram Panchayat or Zilla Parishad constituted under sub-section (1) shall continue only for the remainder of the period for which the dissolved Gram Panchayat or Zilla Parishad would have continued had it not been so dissolved.
(8)When a Gram Panchayat or a Zilla Parishad has been dissolved and reconstituted or established under this section so much of the Gram Panchayat or Zilla Parishad fund and other property vesting in the Gram Panchayat or Zilla Parishad which has been dissolved shall vest in and such portion of the debts, and obligations shall be transferred to, the Gram Panchayat or Zilla Parishad reconstituted or established under this section as the Government may direct by an order made in writing.
(9)The rights and liabilities of the dissolved Gram Panchayat or Zilla Parishad in respect of civil and criminal proceedings, contracts, agreements and other matters or things arising in and relating to any part of the area subject to the authority of the Gram Panchayat or Zilla Parishad reconstituted or established shall vest in such Gram Panchayat or Zilla Parishad.
(10)Any appointment, notification, notice, tax, order, scheme, licence, permission, rule, regulation or form made, issued, imposed or granted by the Gram Panchayat or Zilla Parishad which has been dissolved in respect of any part of the area subject to the authority of the Gram Panchayat or Zilla Parishad which has been reconstituted or established, shall be deemed to have been made, issued, imposed or granted by such Gram Panchayat or Zilla Parishad unless and until it is suspended by any appointment, notification, notice, form, order, scheme, licence, permission, rule and regulation made, issued, imposed or granted by such Gram Panchayat or Zilla Parishad.