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 Kerala - Section

Section 190 in Kerala Panchayat Raj Act, 1994

190. Power or take action for default by a Panchayat President, or Secretary.

(1)If, at any time, it appears to the Government that a panchayat, or its President or its Secretary has made default in performing any duty imposed by or under this Act or in carrying out any orders lawfully issued by the Government may, by order in writing, fix a period for the performance of such duty, or the carrying out of such order.
(2)If such duty is not performed or such order is not carried out within the period fixed under sub-section (1) the Government may, after giving a reasonable opportunity to the Panchayat or its President or its Secretary, as the case may be, to explain why further action under this section may not be pursued, appoint any officer, or authority to perform the duty or to carry out the functions and may direct that the expenses incurred therefore shall be paid from the fund of the panchayat within such time as may be specified by the Government.
(3)If the expenses which the Government may direct under sub-section (2) to be paid from the fund of the Panchayat are not paid as provided in that sub-section, the Government may make an order directing the persons having the custody of the said fund to pay it in priority to any other charges against that fund, except charges for the service of authroised loans.
(4)The person referred to in sub section (3), shall as far as the funds to the credit of the Panchayat admit, be bound to comply with the order made by the Government under that sub-section.