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 4] [Entire Act]

State of Karnataka - Section

Section 184 in Karnataka Panchayat Raj Act, 1993

184. [ Functions of Zilla Panchayat. [Subsection 1 and 2 Substituted by Act 29 of 1997 w.e.f. 20.10.1997.]

(1)The Zilla Panchayat shall perform the functions specified in Schedule III:Provided that where the State Government or Central Government provide funds for the performance of any function specified in Schedule III, the Zilla Panchayat shall perform such functions in accordance with the guidelines or norms laid down for performance of such function.
(2)Notwithstanding anything contained in sub-section (1) or Schedule III, it shall be obligatory on the part of the Zilla Panchayat so far as the Zilla Panchayat fund at its disposal will allow, to make reasonable provisions within the area under its jurisdiction, in respect of the following matters, namely:-
(i)establishment of health centres including maternity centres so as to cover the entire population within five years, as per the norms laid down by the Government;
(ii)construction of underground water recharge structures to ensure availability of water in the drinking water wells;
(iii)prevention of drilling of irrigation borewells in the vicinity of drinking water wells to ensure adequate drinking water, specially in lean season;
(iv)drawing up a plan for social forestry development in each taluk and spending not less than such percentage of the District Plan allocation every year as may be specified by the Government from time to time.]