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 3] [Entire Act]

State of Kerala - Section

Section 181 in Kerala Panchayat Raj Act, 1994

181. Power of the Government to lend the service of their officers and employees to Panchayat.

(1)Subject to such terms and conditions as may be prescribed the Government shall lend the services of Government officers and employees to the Panchayats as may be necessary for the implementation of any scheme, project or plan assigned or delegated to the Panchayat under this Act. The full control and supervision of the institution and employees transferred to the Panchayat under this Act shall rest with the Panchayats concerned. The Government shall give fully the existing State Plan contribution and the annual budget contribution in respect of the subjects transferred to the Panchayats to the Panchayat concerned.
(2)When disciplinary proceedings have to be initiated against an officer or an employee mentioned in sub-section (1) the President of the Panchayat concerned shall be entitled to make an enquiry and report against such officer or employee to the Government.
(3)Notwithstanding anything contained in sub-section (2) a panchayat shall be competent to impose minor penalties on any officer or employee referred to in sub-section (1), subject to such rules as may be made in this behalf.
(4)[ The government Officers and employees transferred to the panchayat under subsection (1) shall, in addition to their normal function, perform other related functions delegated to them by the panchayat, as if they are officers and employees of that panchayat.
(5)The Officers and employees transferred to the panchayat under sub-section (1) shall be responsible to execute the works including the implementation of any scheme, projects or plans of the Government which are not assigned on delegated to the panchayat under this Act or any other law.
(6)The Government shall pay the salary, allowances and other benefits in the officers and employees transferred to the panchayat from the Government, till the Government decides that the concerned panchayat is able to meet such expenses.] [Added by Act 13 of 1999.]