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 Jammu-Kashmir - Section

Section 3D in Jammu and Kashmir Panchayati Raj Act, 1989

3D. Functions of the Halqa Majlis.

- The functions of the Halqa Majlis within its respective jurisdiction shall be to assist the Halqa Panchayat and also include the following functions : -
(i)to approve the plans, programmes and projects for social and economic development in order of priority, out of the plans, programmes and projects approved by the Ward Majlis before such plans, programmes and projects are taken up for implementation by the Panchayat ;
(ii)to identify or select persons as beneficiaries under poverty alleviation and other programmes, in order of priority out of the persons identified by the various Ward Majlis coming under its jurisdiction ;
(iii)to conduct social audit as per prescribed procedure in respect of funds utilized under different schemes in wards ;
(iv)To mobilize voluntary labour and contribution in kind or cash or both for the community welfare programmes ;
(v)to promote literacy, education, health and nutrition ;
(vi)to promote unity and harmony among all sections of the society in such area ;
(vii)to seek clarifications from the Sarpanch and members of the Panchayat about any particular activity, scheme, income and expenditure ;
(viii)to identify and approve development works in order of priority from out of the works recommended by the Ward Majlis ;
(ix)to plan and manage minor water bodies ;
(x)to manage minor forest produce ;
(xi)to exercise control over institutions and functionaries in all social sectors ;
(xii)to exercise control over local plans and resources for such plans including tribal sub-plan ;
(xiii)to consider and approve the recommendations made by each Ward Majlis in the area of such Panchayat Halqa ; and
(xiv)such other functions as may be prescribed.