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 Punjab - Section

Section 136 in The Punjab Panchayati Raj Act, 1994

136. Procedure of Standing Committees of Panchayat Samitis.

- The Panchayat Samiti may frame regulations relating to election of members of the Standing Committees, conduct of business therein and all other matters relating to them.
(2)The Chairman of every Standing Committee shall in respect of the work of the Standing Committee be entitled to call for any information, return, statement, account or report from the office of the Panchayat Samiti and to enter on and inspect any immovable property of the Panchayat Samiti or work in progress connected with the work of the Standing Committee.
(3)Each Standing Committee shall be entitled to require attendance at its meetings any officer of the Panchayat Samiti who is connected with the work of the Standing Committee.
(4)The Executive Officer shall under instructions of the Standing Committee, issue notices and secure the attendance of the officers of the Panchayat Samiti.