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 1] [Entire Act]

State of Gujarat - Section

Section 245 in The Gujarat Panchayats Act, 1993

245. Power to call for proceedings.

(1)The district panchayat shall have power-
(a)to call for any proceeding of any panchayat subordinate to it or an extract therefrom, any book or document in the possession of or under the control of any such subordinate panchayat and any return, statement, account or report which the district panchayat thinks fit to require such panchayat to furnish, and
(b)to require any such subordinate panchayat to take into consideration-
(i)any objection which appears to the district panchayat to exist to the doing of anything which is about to be done or is being done by such subordinate panchayat, or
(ii)any information which the district panchayat is able to furnish and which appears to the district panchayat to necessitate the doing of a certain thing by the subordimate panchayat, and to make a written reply to the district panchayat within a reasonable time stating its reasons for not desisting from doing or for not doing such things.
(2)An officer authorised by the State Government in this behalf by a general or special order shall, in respect of a district panchayat have the same powers as a district panchayat has under sub-section (1) in respect of a panchayat subordinate to it.