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 46] [Entire Act]

State of Karnataka - Section

Section 4 in Karnataka Panchayat Raj Act, 1993

4. Declaration of panchayat area and establishment of Grama Panchayats.

(1)Subject to the general or special orders of the Government, the Deputy Commissioner, if, in his opinion, it is expedient to declare any area comprising a village or group of villages having a population of [not less than five thousand and not more than seven thousand] [Substituted by Act 11 of 2000 w.e.f. 25.4.2000.] to be a panchayat area, may, after pervious publication, declare such area as a panchayat area for the purposes of this Act and also specify its headquarter:Provided that the Government may order that an area with a population of [not less than two thousand five hundred] [Substituted by Act 11 of 2000 w.e.f. 25.4.2000.] may be so declared as a panchayat area in such areas of the districts of Belgum, Chickmagalur, Dakshina Kannada, Dharwar, Hassan, Kodagu, Shimoga , [Udupi , Haveri] [Inserted by Act 29 of 1997 w.e.f. 20.10.1997.] and Uttara Kannada as may be specified by the Government:Provided further that irrespective of population, wherever it is found necessary, the Government, as a special case, may, order that an area within [a radius of five kilometers (diameter of ten kilometers)] [Substituted by Act 11 of 2000 w.e.f. 25.4.2000.] from the centre of a village may be so declared as a panchayat area in such areas of the districts of Belgaum, Chickmagalur, Dakshina Kannada, Dharwar, Hassan, Kodagu, Shimoga [Udupi , Haveri] [Inserted by Act 29 of 1997 w.e.f. 20.10.1997.] and Uttara Kannada as may be specified by the Government:Provided also that the Deputy Commissioner may, with, the previous permission of the Government declare any area comprising a village or group of villages having a population of [either less than five thousand or more than seven thousand] [Substituted by Act 11 of 2000 w.e.f. 25.4.2000.] to be a panchayat area.
(2)Subject to the general or special orders of the Government and the provisions of this Act, the Deputy Commissioner may, at the request of the Grama Panchayat concerned, or otherwise, and after previous publication of the proposal by notification, at any time,-
(a)increase the area of any panchayat area by including within such panchayat area any village or group of villages;
(b)diminish the area of any panchayat area by excluding from such panchayat area any village or group of villages;
(c)alter the head quarters of any panchayat area;
(d)alter the name of any panchayat area; or
(e)declare that any area shall cease to be a panchayat area.
(3)The Commissioner may either on an application made within thirty days from the date of the notification by any person aggrieved by such notification, or suo moto, and after giving a reasonable opportunity of being heard to the applicant or the Grama Panchayat concerned revise the orders of the Deputy Commissioner under sub-section (1) or sub-section (2) and may also if he considers necessary, modify it as provided in the third proviso to sub-section (1). Every order so passed revising or modifying the order of the Deputy Commissioner shall be published in the Official Gazette.
(4)In every panchayat area declared as such under this section, there shall be established a Grama Panchayat.