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 Manipur - Section

Section 69 in The Manipur Panchayati Raj Act, 1994

69. Zilla Parishad Fund.

(1)For every Zilla Parishad there shall be constituted a Zilla Parishad Fund bearing the name of the Zilla Parishad and there shall be placed to the credit thereof:-
(a)contributions and grants, if any, made by the Central or the State Government including such part of land revenue collected in the State as may be determined by the Government;
(b)contributions and grants, if any, made by a Gram Panchayat or any other local authority;
(c)loans, if any, granted by the Central or State Government or raised by the Zilla Parishad on security of its assets;
(d)the proceeds of road-cess and public works-cess levied in the district;
(e)all receipts on account of tolls, rates and fees levied by the Zilla Parishad;
(f)all receipts in respect of any schools, hospitals, dispensaries, buildings, institutions or works, vested in, constructed by or placed under the control and management of the Zilla Parishad;
(g)all sums received as gift or contribution and all income from any trust or endowment made in favour of Zilla Parishad;
(h)such fines or penalties imposed and realised under the provisions of this Act or of the bye-laws made thereunder, as may be, prescribed; and
(i)all other sums received by or on behalf of the Zilla Parishad.
(2)Every Zilla Parishad shall set apart and apply annually such sum as may be required to meet the cost of its own administration including the payment of salary, allowances, provident fund and gratuity to the officers and employees. The overall expenditure on establishment shall not exceed one-third of the total expenditure.
(3)Every Zilla Parishad shall have the power to spend such sums as it thinks fit for carrying out the purpose of this Act.
(4)The Zilla Parishad Fund shall be vested in the Zilla Parishad and the amount standing to the credit of the fund shall be kept in such custody or invested in such manner as the Government may, from time to time, direct.