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 0] [Entire Act]

State of Manipur - Section

Section 77 in The Manipur Panchayati Raj Act, 1994

77. Right to requisition records, recover money, etc.

(1)Every person in possession of money, accounts, records or other property pertaining to a Gram Panchayat or a Zilla Parishad shall on the requisition in writing of the Chief Executive Officer for this purpose, forthwith hand over such money or deliver up such accounts, records or other property to the Chief Executive Officer or the person authorised in the requisition to receive the same.
(2)The Chief Executive Officer may also take steps to recover any money due by such person in the same manner and subject to the same provisions as in the relevent Land Revenue Act, for the recovery of the arrears of land revenue from defaulters and for the purpose of requisitioning the accounts, records or for recovering any other property apertaining to the Gram Panchayat or Zilla Parishad may issue a search warrant and exercise all such powers with respect thereto as may lawfully be exercised by a Magistrate under the provisions of Chapter VII of the Code of Criminal Procedure, 1973 (2 of 1974).
(3)Every person knowing where any money, accounts, records or other property apertaining to a Gram Panchayat or a Zilla Parishad are concealed shall be bound to give information of the same to the Chief Executive Officer.
(4)An appeal shall lie from an order of the Chief Executive Officer under this section to the Government.