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 2] [Entire Act]

State of Kerala - Section

Section 167 in Kerala Panchayat Raj Act, 1994

167. Transfer to village panchayats of functions, institutions or works.

(1)Subject to such rules, as may be prescribed the Government, the district panchayat or the block panchayat may transfer to the village panchayat the management and maintenance of any institution or the execution or maintenance of any work or the exercise of any power or the discharge of any duty within the village panchayat area whether provided in this Act or not.
(2)The Government may, in addition to the powers and functions herein before, mentioned as exercisable by the village Panchayat authorise by general or special order, subject to such rules and conditions as may be prescribed, a village panchayat to exercise any power or discharge any function such as collection of land revenue, maintenance of survey and village records, collection of village statistics, supervision and control over Government primary schools, medical, public health, child welfare and maternity institutions as may be specified by the Government from time to time, and execution of community development work including improvement of agriculture, animal husbandry, communication and village industries, soil conservation, protection of environment, conservation of forest, wild life protection, protection of orphans, protection of the aged, cultural activities and informal education.
(3)Subject to such rules as may be prescribed a person or body of persons may transfer to the village panchayat, with its consent and subject to such conditions as may be agreed upon, the management and maintenance of any institution, within the panchayat area.
(4)It shall be lawful for the Government, the district panchayat or the block panchayat to contribute to the village panchayat fund such amount as may in their opinion be necessary for meeting the expenditure in connection with the management and maintenance of any institution or the execution or maintenance of any work or the exercise of any power or the discharge of any duty which the Government, the district panchayat or the block panchayat may, from time to time, make over to the village panchayat under sub-sections (1) and (2).