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 Punjab - Section

Section 9 in The Punjab Water Prevention and Control of Pollution Rules, 1977

9. Powers and duties of member-secretary.

- The member-secretary shall be subordinate to the chairman and shall, subject to the control of the Chairman, exercise the following powers, namely :-
(1)The member-secretary shall be incharge of all the confidential papers of the Board and shall be responsible for preserving them.
(2)The member-secretary shall produce such papers whenever so directed by the chairman or by the Board.
(3)The member-secretary shall make available to any member of the Board, for his perusal, any record of the Board.
(4)The member-secretary shall be entitled to call for the services of any officer or employee of the Board, and files, papers and documents for study from any department of the Board, as also to carry out inspection of any department at any time including checking of accounts, vouchers, bills and other records and stores pertaining to the Board.
(5)The member-secretary may withhold any payment, but every case in which payment is withheld shall, as soon as may be, be placed before the Board for its approval.
(6)The member-secretary shall make all arrangements for holding meetings of the Board and meetings of the committees constituted by the Board.
(7)All orders or instructions to be issued by the Board shall be authenticated by the member-secretary or any other officer authorised in this behalf by the chairman.
(8)The member-secretary shall authorise, sanction or pass all payments against allotments made or estimates sanctioned.
(9)The member-secretary shall write and maintain confidential reports of all Class I and Class II Officers of the Board and shall get them countersigned by the chairman.
(10)The member-secretary shall countersign the confidential reports of all Class III employees of the Board.
(11)
(i)The member-secretary shall sanction the annual increments of Class I and Class II Officers of the Board :
Provided that the increments of Class I and Class II Officers shall be withheld only with the approval of the chairman.
(ii)The annual increments of the employees of the Board other than those referred to in clause (i) shall be sanctioned by officers authorised in this behalf by the member-secretary.
(12)The member-secretary shall have full powers for according technical sanction to all estimates.
(13)The member-secretary shall exercise such other powers and perform such other functions as may be delegated to him from time to time either by the Board or by the chairman.