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 Madhya Pradesh - Section

Section 5 in Madhya Pradesh Social Audit Rules, 2013

5. Social audit pre-requisites.

(1)The Social Audit shall be a process independent of any process under- taken by the implementing agency of the Scheme.
(2)The implementing agency shall not interfere with the conduct of social audit but shall be obligated to provide necessary support.
(3)Notwithstanding anything contained in sub-rule (2), the implementing agency of the Scheme shall provide requisite information or documents to the Programme Officer for making it available to the Samiti at least fifteen days prior to the date of commencement of the social audit.
(4)The resource persons deployed for facilitating social audit in a Gram Panchayat shall not be residents of the same Gram Panchayat.