Section 133(2) in Uttarakhand Panchayati Raj Act, 2016
(2)District Magistrate. - (a) shall be the Prescribed Authority in Kshettra Panchayat located in district. Inspect, or cause to be inspected, any movable property used or occupied by a Kshettra Panchayat or any committee or joint committee thereof, or any work in progress under the direction of any of them.(b)by written order call for and inspect a book or documents in, the possession or under the control of a Kshettra Panchayat or any committee or joint committee thereof.(c)by written order require a Kshettra Panchayat, or any committee or joint committee thereof to furnish such statements, accounts, reports (including monthly reports of progress) or copies of documents, relating to its proceedings or duties as he thinks fit to call for ; and(d)record in writing, for the consideration of Kshettra Panchayat, of any committee or joint committee thereof any observations he thinks proper in regard to its proceedings or duties.