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]

Union of India - Section

Section 24 in The Delhi Sikh Gurdwaras Act, 1971

24. Powers and functions of the Committee.

Subject to the provisions of this Act and the rules made thereunder, the control, direction and general superintendence over all the Gurdwaras and Gurdwara property in Delhi shall vest in the Committee, and it shall be the duty of the Committee-
(i)to arrange for the proper performance of the religious rites and ceremonies in the Gurdwaras,
(ii)to provide facilities for worship by the devotees at the Gurdwaras,
(iii)to ensure safe custody of its funds, movable and immovable properties, deposits, offerings in cash or kind,
(iv)to do all such things as may be incidental and conducive to the efficient management of the affairs of Gurdwaras, educational and other institutions under the Committee and their properties or to the convenience of devotees,
(v)to provide suitable accommodation and facilities for pilgrims,
(vi)to maintain free langars,
(vii)to manage the historic and other Gurdwaras, educational and other institutions and their properties in such a way as to make them inspiring centres of the Sikh tradition, culture and religion,
(viii)to ensure maintenance of order, discipline and proper hygienic conditions in Gurdwaras, educational and other institutions under its management,
(ix)to open free dispensaries,
(x)to spread education, especially the knowledge of Punjabi, in Gurmukhi script,
(xi)to establish educational institutions, research centres and libraries.
(xii)to render financial assistance to religious and educational institutions, societies and needy persons,
(xiii)to give stipends to needy and deserving students,
(xiv)to render help in the case of the uplift of the Sikh community and propagation of Sikh religion,
(xv)to perform such other functions and to do such religious or charitable acts, as may be prescribed by regulations for carrying out the purposes of this Act.