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] [Section 96] [Entire Act]

State of Manipur - Subsection

Section 96(7) in The Manipur Panchayati Raj Act, 1994

(7)Every District Planning Committee shall in preparing the draft development plan:-
(a)have regard to-
(i)the matters of common interest between the Zilla Parishad, Gram Panchayats, Nagar Panchayats, Municipal Corporation and Municipal Councils in the district including spatial planning sharing of water and other physical and natural resource, the integrated development of infrastructure and environmental conservation,
(ii)the extent and type of available resources whether financial or otherwise;
(b)consult such institutions and organisations as the Government may by order specify.