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 Telangana - Section

Section 286 in Telangana Panchayat Raj Act, 2018

286. Power of Government to make rules for the purposes of this Act.

(1)The Government shall, in addition to the rule making powers conferred on them by any other provisions of this Act, have power to make rules generally to carry out all or any of the purposes of this Act.
(2)In particular, and without prejudice to the generality of the foregoing power, the Government may make rules,-
(i)as to all matters under this Act, relating to electoral rolls or the conduct of elections, not expressly provided for in this Act, including deposits to be made by candidates standing for election and the conditions under which such deposits may be forfeited and the conduct of inquiries and the decision of disputes relating to electoral rolls or elections;
(ii)as to the interpellation of the Sarpanch, President or Chairperson by the members of the Gram Panchayat, Mandal Praja Parishad or, as the case may be, of the Zilla Praja Parishad and the moving of resolutions at meeting of a Gram Panchayat, Mandal Praja Parishad or the Zilla Praja Parishad;
(iii)as to the delegation of any function of a Gram Panchayat, Mandal Praja Parishad or a Zilla Praja Parishad respectively to the Sarpanch, President or Chairperson or any member or officer of the Gram Panchayat, Mandal Praja Parishad or Zilla Praja Parishad or any employee of the State or Central Government;
(iv)as to the transfer of allotments entered in the sanctioned budget of a Gram Panchayat, Mandal Praja Parishad or Zilla Praja Parishad from one head to another;
(v)as to the estimates of receipts and expenditure, returns, statements and reports to be submitted by Gram Panchayat, Mandal Praja Parishad or Zilla Praja Parishad;
(vi)as to the accounts kept by Gram Panchayats, Mandal Praja Parishads or Zilla Praja Parishads, the audit and publication of such accounts and the conditions under which rate payers may appear before auditors, inspect books and accounts and take exceptions to items entered or omitted;
(vii)as to the preparation of plans and estimates for works and the powers of Gram Panchayat, Mandal Praja Parishad or Zilla Praja Parishad and of servants of the State or Central Government to accord professional or administrative sanction to estimates;
(viii)as to the powers of auditors to disallow and surcharge items, appeals against order of disallowance or surcharge and the recovery of sums disallowed or surcharged;
(ix)as to the powers of auditors, inspecting and superintending officers and officers authorized to hold inquiries to summon and examine witnesses and to compel the production of documents and all other matters connected with audit, inspection and superintendence;
(x)as to the conditions on which property may be acquired by a Gram Panchayat, Mandal Praja Parishad or Zilla Praja Parishad or on which property vested in or belonging to a Gram Panchayat, Mandal Praja Parishad or Zilla Praja Parishad may be transferred by sale, mortgage, lease, exchange or otherwise;
(xi)as to the conditions on which and the mode in which contracts may be made by or on behalf of Gram Panchayat, Mandal Praja Parishad or Zilla Praja Parishad;
(xii)as to the assessment and realization of taxes under this Act and the revision of and appeals against assessment;
(xiii)as to the acceptance in lieu of any tax or other amount due to a Gram Panchayat under this Act of any service by way of cartage or otherwise;
(xiv)as to the form and contents of licenses, permissions and notices granted or issued under this Act, the manner of their issue or the method of their service, and the modifications, suspension or cancellation thereof;
(xv)as to the powers of executive authorities to call for information on any matter, to summon and examine witnesses, and to compel the production of document;
(xvi)as to the regulation or registration of building and the use of sites for building;
(xvii)for the determination of any claim to trees growing on public roads or other property vesting in or belonging to Gram Panchayats or on porambokes or on lands, the use of which is regulated by them under section 96 and for the presumptions to be drawn in regard to the ownership of such trees;
(xviii)as to the provisions of cattle sheds by the Gram Panchayat wherein owners of cattle may stall cattle and as to the fees leviable in respect thereof;
(xix)as to the disposal of household and farm yard, waste yard, waste in the village, the acquisition of land by the Gram Panchayat for laying plots, for digging pits in which such waste may be thrown, the assignment of any of those plots to persons in the village and the conditions subject to which such assignment may be made including the rent to be charged;
(xx)as to the duties to be discharged by village officers in relation to Gram Panchayats and their executive authorities;
(xxi)for regulating the sharing between local authorities in the State, of the proceeds of any tax or income levied or obtained under this or any other Act;
(xxii)as to the accounts to be kept by owners, occupiers and farmers, private markets and the audit and inspection of such accounts;
(xxiii)as to the manner of publication of any notification or notices to the public under this Act;
(xxiv)for the use of the facsimiles of the signatures of the executive authorities and officers of Gram Panchayat, Mandal Praja Parishads or Zilla Praja Parishad;
(xxv)regarding proceedings of Gram Panchayats and their Committees; and
(xxvi)relating to assessment, levy and collection of taxes and the lodging of moneys received by the Gram Panchayat, Mandal Praja Parishad or Zilla Praja Parishad and payment of moneys from their funds.
(3)All rules made under this Act shall be published in the Telangana Gazette.
(4)Every rule made under the Act shall immediately after it is made, be laid before the Legislature of the State if it is in session, and if it is not in session, in the session immediately following for a total period of fourteen days which may be comprised in one session or in two successive sessions and if before the expiration of the session in which it is so laid or the session immediately following, the Legislature agrees in making any modification in the rule or in the annulment of the rule, the rule shall, from the date on which the modification or annulment is notified, have effect only in such modified form or shall stand annulled, as the case may be, so however that any such modification or annulment shall be without prejudice to the validity or anything previously done under the rule.