State of Jharkhand - Act
Bihar Chaukidari Manual
JHARKHAND
India
India
Bihar Chaukidari Manual
Rule BIHAR-CHAUKIDARI-MANUAL of 1924
- Published on 1 March 1924
- Commenced on 1 March 1924
- [This is the version of this document from 1 March 1924.]
- [Note: The original publication document is not available and this content could not be verified.]
1.
Under the provisions of section 4 of Bengal Act VI of 1870 the District Magistrate may, from time to time, by an order, in writing, declare any local area or group of dwellings within his jurisdiction to be a "village" for tho purposes of the Act.In the present Manual such "villages" are referred to as unions.2.
For administrative purposes under the Act, the area of each district shall ordinarily be divided into unions.3.
The union should be a compact union, neither so small that it can be controlled by village cliques, nor so large that the panchayat will be out of touch with the villages. Revenue survey 'mauzas' should not be divided between different unions, and so far as practicable, unions should not be divided by large rivers, swamps, jungles etc., which would impede their supervision by one panchayat.A suitable size for a union is from 10 to 12 square miles, or a population of from 6,000 to 8,000 people, but such standards should not be rigidly applied. Unions should be constituted in the light of the ascertained local conditions, and these may vary in different parts of the same district.4.
Register I of unions and Register I-A of chaukidari chakran lands resumed shall be maintained and distributed to Sub-Divisional Offices and thanas.Unions shall be named after the principal village within them, and shall be serially numbered according to their geographical sequence.A complete list as possible shall be shown in column 3 of Register I of all the inhabited villages comprised in the unions, including all the tolas, paras, etc. which are locally known by distinctive names. The information as to such villages contained in the census registers, postal directories etc. should be utilised in preparing the register, after verification by local inquiry.The entries in this register should be verified at intervals by inquiry locally, in order to check subsequent changes in villages, if any, and the whole registers should be revised after such census.5.
Thana maps shall be maintained showing the different unions in coloured outlines, together with their names and numbers.A copy of such a map shall be supplied to each thana as concerns its particular jurisdiction.Section II - The Panchayat6.
Under sub-section (1) of Section 3 of Bengal Act VI of 1870 the District Magistrate, by an order in writing, may appoint not less than three nor more than five, residents in any village to be the panchayat thereof.In the unions constituted under the Act the number of the members of the panchayat shall not ordinarily be less than five. Sanads of appointment shall be given to members of the panchayats in Form A.7.
Under Section 3A of the Act the District Magistrate with the sanction of the Commissioner, and by an order in writing, may delegate its power of appointment, and if unable to exercise it personally, he shall do so to Sub-Divisional Officers as regards the appointment of all members of the panchayat within their respective jurisdictions. If there is no officer in independent charge of the Sadar Subdivision, he shall himself appoint the chief members of the panchayats in it by whatever designation they are locally known, and may delegate to the Joint or Deputy Magistrate in charge of the department at headquarters the power of appointment of ordinary members.8.
Under Section 9 of the Act the term of appointment of a member of the panchayat is three years.Upon the expiry of this term in any thana a general revision of the membership of the panchayats shall be made after local inquiry and report by some Magisterial Officer.9.
Upon the occurrence of a casual vacancy in the membership of the panchayat the remaining members shall forthwith report the same to the District Magistrate or Sub-Divisional Officer, as the case may be, and shall at the same time submit the nomination of suitable successor.10.
If no such nomination is submitted by the panchayat of their own motion, the District Magistrate or the Sub-Divisional Officer, as the case may be is bound by law (Section 6) to call upon them, in writing, to do so. Such notice to nominate shall be sent to the remaining members of the panchayat direct, and not through the Police.The notice shall be in the printed Form B.11.
Upon receipt of the nomination of the other members of the panchayat, either under rule 9 or 10, the District Magistrate, or the Sub-Divisional Officer, as the case may be, after such enquiry by a Magisterial Officer as he may deem necessary, shall appoint the nominee, if he considers him a fit and proper person.12.
If (for reasons to be recorded in writing) the District Magistrate or the Sub-Divisional Officer, as the case may be, considers the nomination improper, or if no such nomination is received within the time prescribed, the District Magistrate or the Sub-Divisional Officer, as the case may be, shall appoint a member of the panchayat, after such inquiry by a magisterial officer as he may deem necessary.13.
Penalties for the refusal to undertake, or for the wilful omission to perform, the duties of a member of the panchayat are prescribed in section 8 of the Act. They should be enforced with discretion. The position of a member of the panchayat should be conferred as a dignity, notf'icted under penalties as a punishment. Under section 10 of the Act any member of a panchayat may be removed or discharged by the District Magistrate or the Sub-Divisional Officer, as the case may be, by a written order.14.
The legal qualification of a member of the panchayat are defined in Section 7 of the Act. It is most desirable to let it be known that appointment to the panchayat should be considered an honour, and nominees should be taken from among the respected and influential residents. Educational qualifications are desirable but they should not be regarded as essential.15.
The treatment of members of the panchayat with courtesy by all officers should be insisted upon. The panchayat should be given to feel that they occupy a responsible position in the union, and will be looked into by the district authorities for information regarding it and for assistance in the administration of it. They should be told that they are entitled to communicate with the District Magistrate and Sub-Divisional Officer direct on any subject of importance to the union, and should be encouraged to do so.16.
Officers when on tour should take the opportunity of seeing and becoming personally acquainted with as many members of the panchayat as possible, and those of the neighbourhood should be invited to attend at the local camps; but the practice of calling in the panchayat in batches to the thana or elsewhere should be avoided. It is disliked by the panchayats, and little good can be effected thereby.17.
Every effort should be made to make the panchayat work as a body, with common duties and responsibilities except in so far as specific functions are allotted to any one member. The tendency is for the whole work of the panchayat, to be left to one man, and for the remaining members to be regarded as cyphers.18.
All communications between the District Magistrate and the panchayats shall be direct, and not through the Police, but information of all fresh appointments of members of the panchayat shall be separately communicated by the District Magistrate or Sub-Divisional Officer, as the case may be to the Superintendent of Police in order that the thana records may be maintained.19.
Register II of Unions within a police-station, Register II-A members of panchayats within a police-station (corresponding to registers 3, 4 and 5 of the Union Board Manual, Volume II) shall be maintained in the office of the District Magistrate for the Sadr Sub-Division and in the offices of Sub-Divisional Officers for their respective jurisdictions.Section III - Dafadars20.
To every union there shall be appointed one or more dafadars who shall supervise the work of the Chaukidars serving in the union.The rate of pay of dafadars shall be Rs. 6; Provided that if the number of Chaukidars in a union be not less than 18, the Magistrate (either the District Magistrate or the Sub-Divisional Officer as the case may be) may in his discretion appoint an extra dafadar. Ordinarily, however, when the number of such Chaukidars, including the dafadar, exceeds 16, steps should be taken, if possible, to divide the union into two.21.
Under Section 3A of the Act the District Magistrate with the sanction of the Commissioner, and, by an order, in writing, may delegate his power of appointment of dafadars, and, if unable to exercise them personally, he shall ordinarily do so to the Superintendent of Police throughout the district.21A.
[nQknkj ds in ij fu;qfDr gsrq U;wure rFkk vf/kdre vk;q lhek dze'k% 18 o"kZ ,oa 30 o"kZ gksxhA vuqlwfpr tkfr rFkk vuqlwfpr tutkfr ds mEehnokjksa ds fy, vf/kdre vk;q lhek 35 o"kZ gksxhA budh lsok fuo`fRr dh vk;q 60 o"kZ gksxhA [Added by Notification No. 1573, dated 18.2.1982.]]22.
On the occurrence of a vacancy in the post of dafadar, the local thana shall at once report the fact to the office of the District Magistrate or the Sub-Divisional Officer, as the case may be.Such vacancies shall also be reported by the panchayat concerned direct to the office of the District Magistrate or the Sub-divisional Officer, as the case may be, and they shall at the same time forward a nomination of a successor to the post of dafadar, furnishing the following information:-23.
Upon receipt of such a report, or upon intimation of such a vacancy in any other manner, if no nomination roll has in the meantime been received from the panchayat, they shall be called upon by the District Magistrate or the Sub-Divisional Officer, as the case may be, to nominate within a reasonable time a person to be appointed as dafadar. Such notice to nominate shall be sent direct and not through the police. It shall be in the printed Form C.24.
Upon receipt of the nomination roll by the District Magistrate or the Sub-Divisional Officer, as the case may be, either under rule 22 or 25, it shall be forwarded forthwith to the Superintendent of Police, who after such inquiry as he may deem necessary, shall appoint the nominee, if he be found suitable, or if he be not satisfied with the nomination, the Superintendent of Police shall appoint any other person whom he thinks fit.25.
In either event the Superintendent of Police shall refuse the nomination roll to the District Magistrate or the Sub-divisional Officer as the case may be, with information as to the person actually appointed, and with a statement of his reason if the nominee of the panchayat be not accepted.26.
If no nomination by the panchayat is received by the District Magistrate or the Sub-Divisional Officer, as the case may be, within the time prescribed, the Superintendent of Police shall be informed, and shall be directed to appoint such person as he may see fit, and to inform the District Magistrate or the Sub-Divisional Officer, as the case may be, of the person appointed.27.
The Superintendent of Police shall issue to the dafadar appointed a Sanad in Form D. Such Sanad shall be forwarded through the local thana concerned, which will thereby be apprised of the appointment made.28.
Dafadars must be residents of the union of good character and good physique. If not already permanent resident of the union, the dafadar must take up such permanent residence within a reasonable time after his appointment. No person residing outside a union shall be appointed a dafadar, if a suitable resident within the union is available.29.
Dafadars should ordinarily be nominated from among pensioned soldiers residing in the union or from among the chaukidars of the union if fit for promotion. They should, if possible, be literate, but literacy-should not be made an absolute condition of appointment. The class of man required of a chaukidar while exercising authority over the chaukidars under him by dint of superior qualifications. The writer-constable class does not make good dafadars.30.
A record of dafadars shall be maintained in the office of the District Magistrate or the Sub-Divisional Officer, as the case may be, in the form of Register II B.Section IV - Chaukidars31.
Under Sections 11 and 12 of the Act the District Magistrate shall determine the number of chaukidars to be employed in a village and the salaries to be paid to them within the month's limits of [Rs. 2 and Rs. 6] [See now new pay scale.] provided that, without the sanction of the Commissioner, there shall not be more than one chaukidar for every 60 houses. It is important to note that this calculation is upon the whole village under the Act, i.e., the whole union.32.
The unit of calculation for the determination of the number of chaukidars to be entertained should be houses and not persons, and for the purposes of this calculation it must not be forgotten that the dafadar should be counted as a chaukidar. From 100 to 120 houses should ordinarily be considered the normal number to be allotted to each chaukidar; but in areas in which the houses are scattered this number is likely to be excessive. The appropriate number of chaukidars to be entertained can be decided after local enquiry, the main determining factors are the compactness of the village sites, their proximity to one another or otherwise and the prevalence of crime. It is most undesirable that the number of chaukidars employed should be regulated by a calculation of averages and by a comparison with standards only.33.
The monthly pay of chaukidars shall not ordinarily be less than [Rs. 4] [See now new Pay Scale.] in the districts of the Patna, Bhagalpur and Orissa Divisions and less than [Rs. 5] [See now new Pay Scale.].34.
Under Section 3A of the Act the District Magistrate, with the sanction of the Commissioner and by an order, in writing, may delegate his power of appointment of chaukidars and, if unable to exercise them personally he shall ordinarily do so to the Deputy Magistrate in charge of the department in the Sadar Subdivision and to Sub-Divisional Officers within their respective jurisdictions.34A.
[pkSdhnkj ds in ij fu;qfDr gsrq U;qure rFkk vf/kdre vk;q lhek dze'k% 18 o"kZ ,oa 30 o"kZ gksxhA vuqlwfpr tkfr rFkk vuqlwfpr tutkfr ds mEehnokjksa ds fy, vf/kdre vk;q lhek 35 o"kZ gksxhA budh lsok fuo`fRr dh vk;q 60 o"kZ gksxhA [Added by Notification No. 1573 daed 18.2.1982.]]35.
On the occurrence of a vacancy in the post of chaukidar. the local thana shall at once report the fact to the office of the District Magistrate or Sub-Divisional Officer, as the case may be.Such vacancies shall also be forthwith reported by the panchayat concerned direct to the Magistrate or the Sub-Divisional Officer, as the case may be, and they shall at the same time forward a nomination of a successor to the post of chaukidar, furnishing the following information:-36.
Upon receipt of such a report, or upon intimation of such a vacancy, in any other manner, if no nomination roll has in the meantime been received from the panchayat, they shall be called upon by the District Magistrate or the Sub-Divisional Officer, as the case may be, to nominate, within a reasonable time, a person to be appointed as chaukidar. Such notice to nominate shall be sent direct, and not through the Police. It shall be in the printed Form C.37.
Upon receipt of the nomination roll by the District Magistrate or the Sub-Divisional Officer, as the case may be it shall be, sent through, the Superintendent of Police or Sub-Divisional Inspector of Police, as the case may be, to the local thana, who shall verify the information under the different headings, and similarly return the roll.38.
If the nomination by the panchayat proves to be satisfactory, the nominee shall be forthwith appointed.If the nomination by the panchayat be unfavourably reported upon, a local inquiry shall be made by some gazetted officer, and a revised nomination for appointment made.39.
If no nomination by the panchayat is received by the District Magistrate or the Sub-Divisional Officer, as the case may be, within the time prescribed, the local thana shall be called upon through the Superintendent of Police, or Sub-Divi-sional Inspector of Police, as the case may be, to submit a nomination in the form prescribed in rule 35.40.
The Chaukadari Deputy Magistrate or Sub-Divisional Officer, as the case may be, shall issue to the chaukidar appointed a Sanad in Form D. Such Sanad shall be forwarded through the tooat thana concerned, whrch w'\W thereby be apprised of the appointment made.41.
Chaukidars must be of good character and good physique, and, if possible, already permanent residents within their beats. Any one appointed as chaukidar, if not already a permanent resident of his beat must take up such permanent residence within a reasonable time after his appointment. Preference shall be given to local candidate and attention should be paid to heraditary claims.42.
Attempts have been made in the past, with scanty success, to obtain men for the appointment of chaukidars of higher castes than those from which selections are usually made. It was the opinion of the Police Commission that the menial classes are more amenable to order and ordinarily maintain better watch and ward than the higher castes. It is unnecessary to make special efforts to obtain recruits from the latter.43.
A record of chaukidars appointed shall be maintained in the District Magistrate's or Sub-Divisional Officer's office, as the case may be, in the form of Register IIB.Section V - Duties of the PanchayatA - General44.
A copy of the vernacular instructions to panchayats shall be given to each members upon his appointment.45.
The duties of the panchayat are as follows:-46.
Every panchayat shall also be furnished with an information book, which is printed and supplied on indent by the Press and Forms; Department, Bengal, in which they shall keep a copy of all information sent either to the District Magistrate or Sub-Divisional Officer, as the case may be, or to the thana, and copies of all informations sent to the thana shall be sent at once by, post 'bearing' direct to the District Magistrate or Sub-Divisional Officer, as the case may be.47.
Panchayats, as representing the villagers, who are the persons most interested. should be encouraged to take an active interest in seeing that their dafadars and chaukidars go their rounds at night regularly. They should see that each chaukidar knows the beat for which he is immediately responsible and that the arrangement of beats is the best possible.47A.
In areas in which the circle system has been introduced the President of panchayats shall immediately report any damage done to protected monuments within their respective unions to the circle officer for transmission to the District Magistrate.47B.
The duties of the panchayats with regard to the village boundary marks are as follows:-48.
The equitable assessment, and the punctual collection, of the chaukidari tax constitute the most important function of the panchayat. Panchayat should be specially exhorted to assess themselves, their relations and the wealthy zamindars and mahajans at full rates without fear or favour.49.
Under section 22 of the Act the panchayat shall appoint one of their members to be known as the collecting member.50.
The duties of the collecting member are as follows:-51.
The collecting member, with the permission of the panchayat may retain any sum not exceeding 10 per cent of the amount collected by him to repay the costs of such collection (section 32 of the Act).It is to be observed that the 10 per cent is calculated upon the amount collected not upon the demand. It is a common error for the collecting member to imagine that he is entitled to any balance of the 15 per cent additional assessment leviable under Section 13 after payment of all demands, including the cost of collection. This is not so. The remuneration of the collecting member should be fixed by the panchayat within the limits allowed by law. Any surplus balance to the credit of the village fund should be carried forward in the accounts to the succeeding year.Out of the 10 per cent allowed to the collecting member, he must pay the cost of collection, e.g. price of receipt forms (vide rule 81), cost of ink, paper, etc. If the collecting member employs a muharrir to assist him with the clerical work of the panchayat, his pay should also be borne from the 10 per cent allowed. Such muharrirs are employed solely upon the responsibility of the collecting member. It is unnecessary for the District Magistrate to recognise them.53.
The District Magistrate shall determine the year current in the union and shall inform the panchayat.53.
Two clear months before the first day of the year current in the union, the panchayat shall meet and shall prepare a budget estimate of their requirements for the ensuing year in the following form:-| Rs. | ||||
| Pay of dafadar at Rs. | ... | ... | ||
| Lantern oil allowance at Rs. 0-50 p. | ... | ... | ||
| Pay of chaukidars at Rs. | ... | ... | ||
| Annual cost of equipment of dafadar at Rs. | ... | ... | ||
| Annual cost of uniform of chaukidars at Rs. | ... | ... | ||
| Total | ... | ... | ||
| Deductassessment payable on resumed chakran lands (ifany) | ... | ... | ||
| Balance | ||||
| Add15 per cent of balance above to cover uncollectedtaxes of defaulters and commission on collections ... | ||||
| Total | ... | ... | ||
| Deduct unexpended surplus of previous year | ... | ... | ||
| Total amount to be raised by taxation during | ... | ... |
54.
The account required as above during any one year shall be raised by assessment according to the circumstances and property to be protected of any person living in the village, or owning or occupying a building in the village for storing property or collecting rent, in cash or produce, with the following exceptions:-56.
Care should be taken to see that the tax does not fall entirely upon the holders of land. All private servants, traders, shop keepers and mahajans, workmen, such as dhobies, blacksmiths, carpenters and priests are liable to assessment, unless too poor to pay half an anna a month.57.
After framing their budget of requirements {vide rule 53), and two clear months before the first day of the year current in the village, the panchayat shall proceed to assess the tax. The assessment should be made by the panchayat as a body, and not by one member only. It should be made publicly and after notice, so that the villagers may have the opportunity of attending and being heard.58.
The assessment of the requirements of the union shall be upon the union as a whole. Individual tolas and hamlets should not be assessed for the cost of their individual Chaukidars. They should bear their fair share of the total cost of the Chaukidars in the whole union.59.
The panchayat shall first prepare a list of all persons owing or occupying houses or rent cutcherries in the union, showing their trade, business, etc., and their estimated annual income. All should be shown, whether some are subsequently exempted or not.60.
The list shall bear one serial number for the whole union, and should deal with the union in some systematic order, from one corner to another.61.
The list shall be in the following form:-| Serial no. | Name of owner or occupier of house. | Trade, business or other description. | Estimated annual income. | Area of holding. | Amount of tax payable quarterly. |
| 1 | 2 | 3 | 4 | 5 | 6 |
| Rs. p. | Rs. p. |
62.
In estimating the amount of annual income in each case the panchayat should consider the total assessable income of the person concerned. His debts and liabilities can be considered in determining the assessment which he is able to pay.63.
The panchayat should then proceed first to assess the wealthier men to the full limit of their capacity within the legal maximum of Rs. 18 per annum; then the slightly less wealthy to a slightly less extent; arid so on in gradation down to the poor, who should be shown in the list as exempted altogether.64.
For convenience in accounts the annual assessments should, if possible, be graded in multiples of 4 annas, thus eliminating pies from the books.65.
Once the assessment list has been properly framed as above, it should ordinarily be unnecessary to revise it in toto in subsequent years. Ordinarily, the demand will vary little from year to year, and changes in village circumstances in the course of one year are few.In a succeeding year, therefore, the assessment list might be prepared in the following form, which deals only with the changes of the year:-| Rs. | |||
| Total assessment of the year 1985 | ... | ... | |
| Total requirements of the year 1986 | ... | ... | |
| Difference | ... | ± | |
| Allowance for balance of the year 1985 | ... | ... | ± |
| Difference to be provided for during 1986 | ... | ... | A ± |
| Reductions from the assessment list, 1985 | ... | ... | – |
| Serial no. | Name of owner or occupier of house | Trade, business or other description | Estimated annual income | Amount payable annually during 1986 | Amount payable annually during 1986 | Reason of reduction e.g. death or reduction ofcircumstances |
| 1 | 2 | 3 | 4 | 5 | 6 | 7 |
| Rs. p | Rs. p. | Rs. p. |
| Serial no. | Name of owner or occupier of house | Trade, business or other description | Estimated annual income | Amount payable annually during 1986 | Amount payable annually during 1986 | Reason of reduction e.g. new-comer orimprovement in circumstances |
| 1 | 2 | 3 | 4 | 5 | 6 | 7 |
| Rs. p | Rs. p. | Rs. p. |
66.
The list prepared either under rule 59 or 65 shall be published at least 15 days before the new year, and so far as possible, so much of the list as appertains to each village in the union shall be published conspicuously in that village.67.
The Panchayat as a body are bound to hear and decide any objection to the assessment list made within one month after the publication of the list. A note shall be kept of such final orders as are passed in the minute book of the panchayat.68.
The powers of the District Magistrate in the revision of the assessment list are defined in sections 20 and 47 of the Act. When a Circle Officer has been appointed, he shall make a thorough examination of the assessment list in each union, in order to ascertain whether the assessment is equitable, and shall report the result of such examination to the District Magistrate.69.
The Police shall not be employed in connection with any inquiry into the merits of an assessment list.70.
After the expiry of the period of one month mentioned in rule 67, the panchayat shall file a duplicate copy of the assessment list direct in the office of the District Magistrate or Sub-Divisional Officer, as the case may be, together with a certificate stating the date of its publication in the union.71.
It is not necessary that two copies of the list should be filed by the' panchayat, or that one copy should be returned to them duly approved. The one copy filed is for record in the Magistrate's Office.The object of filing such a copy is as follows:-72.
The office of the District Magistrate or Sub-Divisional Officer, as the case may be, shall keep a manuscript list of all unions, showing the dates upon which copies of the assessment list were filed. The procedure has hitherto been characterised by great unpunctuality on the part of the panchayats, and this list should be utilised in order to check delays.73.
Upon receipt of such copies of the lists the office of the District Magistrate or Sub-Divisional Officer, as the case may be, shall see-74.
The chaukidari tax is payable quarterly, in advance, and an instalment becomes techincally in arrear on the 8th day of each quarter.The following procedure has been laid down for realisation of chaukidari tax from railway administrations (vide Government order nos. 847-851-PIL, dated the 1st March, 1924, and nos. 3029-3031-PI, dated the 24th June, 1926).Before the end of the Bengali year, panchayats should communicate to the District Magistrate the amount they propose to assess on a railway administration during the following year on account of railway premises within their unions. The District Magistrate should scrutinise the bills and, if necessary, exercise his powers under Section 20 of the Village Chaukidari Act, 1870. He should then forward to the Agent of the railway concerned a consolidated bill on account of chaukidari tax payable for the whole year to the unions concerned. In the case of the bills payable by the Eastern Bengal Railway, they should be sent to the Executive Engineer of the Railway instead of to the Agent and, in districts where there is more than one Executive Engineer, a copy of the consolidated bill should be sent to each officer to enable him to check and verify such portions of the bill as concern him. When the bill is paid, the amount due to the several unions should be remitted by money order, the money order commission being deducted by the District Magistrate as part of the expenses of collection. If the Agent of the railway is unable to accept the assessment as finally settled, or approved by the District Magistrate, he may, under section 135 of the Indian Railway Act read with Government of India Resolution No. 434-R.T., dated the 19th August, 1894, appeal to the Divisional Commissioner whose decision in the matter is final.75.
The legal powers and duties of the panchayat in the matter of compulsory realisation are defined in sections 36 to 54 of the Act. Panchayats are frequently in ignorance of them, and the provisions of the law should bo clearly explained to them at the time of inspection.76.
A record of all proceedings taken under section 27, cl seq., of the Act shall be made and preserved by the collecting member in the minute book prescribed under rule 45(k).Two members of the panchayat shall be present at every sale held under Section 29.77.
Under Section 27 of the Act a defaulter whom an order of distraint is issued shall pay a penalty equal to the arrear, and under section 42 such penalty shall be credited to the Choukidari Reward Fund. Such penalties shall be credited by collecting members quarterly in the treasury direct under triplicate challans. and it is important to examine the records of such credits when the accounts of a union are under inspection. There is reason to believe that many such sums at present do not reach the Chaukidari Reward Fund.Note. - (i) No warrant forms should be issued except by order of the Sub-Divisional Officer upon application by the collecting member panches. Each warrant should be stamped with the Sub-Divisional Officer's seal before issue and should bear his initial over the seal.78.
The collecting member shall maintain a register of the orders of distress in Form III-A.79.
The collecting member shall give printed receipts in Form E.80.
The forms of Registers III and IV shall be distributed free of charge from the office of the District Magistrate or Sub-Divisional Officers, as the case may be.81.
Printed receipt forms shall be sold by the Nazir at the charge of 8 annas 9 pies per book of 300 forms.Of this amount, annas three, pies six should be paid out of 10 per cent allowed to the collecting member (rule 51), and the remainder out of the general village fund, as assessed under Sect'on 13 of the Act.82.
Under Section 16A of the Act, the District Magistrate may appoint a tahsildar to assist the person collecting the rate on the application of the panchayat, or of his own motion, if in his'opinion the collection of the tax is badly carried out.This is exceptional procedure, and it should be resorted to with reluctance, since tahsildars are low paid officers, and it is difficult to exercise an efficient supervision over their proceedings. It is also unfair to the assessees, if not due to their fault, since they have to pay the tahsildar's commission in addition to tax and penalty. On the other hand, the expedient of directing the police to assist panchayats, either personally or by orders to the dafadars in the collection of the tax is forbidden.The practice of employing collectorale persons to serve warrants against assessees on behalf of the panchayat is also prohibited.83.
If the original assessments are fairly made, if it is made known in the village that the tax is payable in advance, and if the collecting member exercises reasonable activity in collection and resorts to the powers of distraint given him by law, there is little reason ordinarily why the appointment of tahsildars should be necessary.84.
If a panchayat habitually defaults in the payment of its chaukidars the members are presumably unfit for the position, and should be replaced,or the District Magistrate or Sub-Divisional Officer, as the case may be, might appoint a tahsildar in the union for a period not exceeding one year, thus temporarily superseding the panchayat in the matter of collection.85.
Tahsildars shall only be employed under the personal orders of the District Magistrate or Sub-Divisional Officer, and their number shall be limited to the bare requirements of the district.86.
They shall give a cash security to be fixed by the District Magistrate for the whole district. They shall also execute a security bond.87.
A manuscript list of tahsildars shall be maintained, showing their name, father's name, caste, residence, date of appointment, amount of security, date of furnishing security and date of executing security bond. The list shall be attested by the District Magistrate or Sub-Divisional Officer as the case may be.88.
A panchayat applying for the appointment of a tahsildar shall be required to file a written list of the arrears to be collected and an explanation why it is impossible to realise them by the ordinary process of distraint.89.
An arrear cannot be collected more than one year after it is due (Section 33), and steps should be taken to see that the panchayat is not merely attempting to secure the realisation of time-barred arrears.90.
Tahsildars, when deputed, shall be given a written parwana, stating the total of arrears and penalty to be collected, and the rate of commission permitted to them (vide rule 97). A definite day shall be fixed by which they shall be required to return, calculated upon the amount to be collected.91.
Tahsildars may exercise all the legal powers of collection vested in the panchayat (Section 46A), and they shall pay direct to the collecting member of the panchayat the tax realised by them, and shall take his receipt.92.
Tahsildar shall be supplied with counterfoil books of printed receipts, and shall be bound to grant receipts of payers for all sums collected, showing separately the amounts paid on account of-93.
Tahsildars shall keep daily accounts of all sums collected by them.94.
Tahsildars, upon completion of their deputation, shall file a written report of their proceedings, together with their accounts, showing the total sums collected as (a) tax, (b) penalty, and (c) commission, supported by counterfoil receipts and by the receipt of the collecting member of the panchayat for the tax collected and made over to them. The sums realised as penalty shall be paid by the tahsildar direct into the treasury with challans in triplicate, and one copy of the challan shall be filed with his final report. The tahsildar may retain the amount of his commission, but shall attach the receipt for the same to his final report.95.
A Tahsildar has no power to remit a penalty. He must collect it and credit it in the treasury.96.
The proceedings of all Tahsildars shall be carefully scrutinised by the Magistrate in charge of the department, with special reference to the proportion of the arrear collected and to the credit of penalties realised.If only a small proportion of the arrear is realised, it may ordinarily be concluded that either the tahsildar I.as not shown due activity, or he has collected more than he reports, or there was no real need of his deputation.97.
Tahsildars shall be remunerated at the rate to be fixed by the District Magistrate personally for the whole district, with the sanction of the Commissioner (Section 40B)98.
The rate of commission shall be fixed is a percentage upon the arrear demand of tax only, and should be such as will give a fair rate of remuneration to the Tahsildar. Each defaulter shall pay his quota of the Tahsildar's commission to the extent of the prescribed percentage, calculated upon the arrear of the tax due from him.99.
The commission is to be realised in addition to the penalty under section 27, and the additional assessment of 15 per cent under section 13; but the collecting member is not entitled to his usual commission of 10 per cent under section 22 upon any.sums collected by a Tahsildar.The additional assessment of 15 per cent (less deduction for taxes not realised) should be credited to the Village Fund in the ensuing year and the penalties to the Reward Fund.100.
Register V of the proceedings of Tahsildars shall be maintained.D - Payments of Dafadars and Chaukidars101. [ [Substituted by Notification No. 4017, dated 24.4.1981.]
Chaukidars and dafadars shall be paid every month upon dates to be fixed for each thana and outpost by the District Magistrate for the whole district.Such dates shall be communicated by notice yearly to the different panchayats concerned.]102.
The payment of chaukidars shall be supervised by some gazetted officer, or Honorary Magistrate, or Sub-Registrar, or Circle Inspector of Police to be deputed under the order of the District Magistrate or Sub-Divisional Officer as the case may be.103.
The officer so deputed shall be supplied by the Magistrate's office with a Register in Form VI showing the names of chaukidars to be paid, the rate of pay due to each and the amount of fine (if any) to be deducted from their pay.104.
All payments must be in cash and must be made in the actual presence of the officer supervising the proceedings. They must be in full for the quarter's salary. No part payment and no payment in kind shall be accepted, nor shall any admission of a chaukidar of having received from the panchayat any pay in advance be accepted.105.
Upon the date fixed all chaukidars shall attend, and the collecting member of the panchayat shall, personally or by deputy, bring the chaukidars and dafadars to the thana, as well as his Register IV of disbursements.106.
In districts in which the system is in force of the service of processes through panchayats (vide rule 139) dafadars shall be paid a remuneration as may be fixed in each instance under the orders of Government.107.
The office of the Collector or Sub-Divisional Officer, as the case may be, shall prepare the quarterly pay bill of dafadars one week before the end of the quarter, and it shall be cashed and distributed to the different thanas, where it shall be made over to the receipts at the pay parade in the ordinary course.108.
Upon the dates fixed for the collection of the sums due from panchayat on account of the equipment of chaukidars (vide rule 209), the presiding officer shall supervise such payments as also the compliance by the thana officer with rule 211 and rule 212.109.
The presiding officer shall commence the parade by ascertaining whether all chaukidars shown as unpaid in the preceding quarter have since been paid.He shall then proceed to the payments of the current quarter.110.
As each chaukidar is paid, the presiding officer shall realise the fine (if any) due from him, and shall certify against his name in the register the payments to him of the balance of his pay. The amount realised as fine shall be deposited with the thana officer, for remittance to the treasury, as provided for in rule 212.111.
If any chaukidar is not paid, the fact that the payment column opposite his name is blank will denote the arrear.112.
If any chaukidar is absent, although his pay is forthcoming, the presiding officer shall deposit the pay, less fines (if any), with the thana officer for subsequent disbursement by him, unless the system is in force in the district of despatching the arrear pay of chaukidars to them by money order (vide rule 122) in which case the amount shall be sent to headquarters by the thana officer and deposited with the Magistrate's cashier for remittance to the chaukidar by money order.113.
Severe notice should be taken of any wilful absence of a chaukidar from the pay parade.114.
If the name of any chaukidar as given in the register does not represent the existing incumbent, the presiding officer shall alter the name as registered, and make payment in accordance with the facts.If the pay is not forthcoming, the presiding officer shall make a note of the fact.115.
Entry of all payments made shall then and there be made in the acquittance roll kept by the chaukidars in Form F and to Register IV of disbursements kept by the collecting member. The entries shall be attested by the presiding officer.116.
At the close of the parade the presiding officer shall distribute all rewards to chaukidars lying undisbursed at the thana. Rewards will ordinarily be distributed on pay parade days by a gazetted officer. As however this procedure may involve delay for the payment of rewards any moneys which may have been received on this account at the police-station in the interval between quarterly pay days may be distributed on an ordinary parade day by any gazetted officer or Inspector of Police who attends the parade.117.
Finally, the presiding officer shall record a note showing the following particulars:-Name of thana.Date of pay parade.Name of presiding officer.Number of chaukidars on the roll.Number of chaukidars paid in full.Number of chaukidars not paid.Number of chaukidars absent.Details of chaukidars absent.Details of mutations in the names of chaukidars as registered. He shall also prepare-118.
The notes of the presiding officer, together with the Payment Register in original, shall forthwith be transmitted by the thana officer to the Magistrate's office. When the presiding officer is not the circle officer the note under rule 117 should be prepared in duplicate and the duplicate copy shall be transmitted forthwith to the circle officer. The fines and cost of equipment (if any) realised shall at the same time be paid into the treasury by the thana officer who will send all the money received and the pay of absentee chaukidars (where the system of despatch by money order is in force) shall be paid to the Magistrate's cashier.119.
After the pay parade at the thana, no pay of any chaukidar shall be received there. If any collecting member appears with any arrear pay on a subsequent date, he shall be directed to the Magistrate.120.
The Magistrate shall forthwith proceed to -121.
In issuing warrants it is to be remembered that, while the collecting member is primarily responsible for the arrears, all members of the panchayat are jointly liable. The names of all members of the panchayat should, therefore, be shown in the warrant.122.
The peons executing warrants shall either-123.
Deleted124.
All court-fees upon warrants shall be paid by stamps affixed, which shall be punched in the Nazarat.125.
All attachment warrants shall be despatched to the Sadr record room from the Sadr Subdivision in the course of the succeeding month and from outlying subdivisions in the course of the fourth month succeeding that in which the warrants were executed.In the record-room the stamps upon such warrants shall be repunched under the ordinary rules.126.
A record of all attachment warrants issued shall be kept in the office of the District Magistrate or Sub-Divisional Officer, as the case may be, in the form Register VII. Every item entered in Register VII shall be initialled by the Sub-Divisional or Chaukidari Officer who shall examine the register every month to make sure that realisation is proceeding without undue delay.E - Special Duties of Panchayats in certain Districts.127.
A copy of instructions to Presidents in vernacular shall be supplied to each President upon his appointment.128.
In unions where the President Panchayat System is introduced, certain special powers, duties and functions which are specified in the following rules in this sub-section may be delegated to panchayats (in addition to those of which mention has been made above).129.
The leading members of the panchayat shall be selected by the District Magistrate or Sub-Divisional Officers, as the case may be, and shall be designated as the president, his appointment as such being specified in his Sanad.The Sanad shall be in the following form:-Sanad to a President Panchayat.To..........................of village ...................police-station .................1. You are appointed a member and president of the panchayat of the union named in..................in thana..............
2. Under the authority delegated to District Magistrate by the Governor, I invest you with the powers of a Magistrate under Sections 64,127 and 128 of the Criminal Procedure Code, that is to say, with the powers of arresting persons committing offiences in your presence, or ordering unlawful assemblies to disperse and of compelling them to disperse by the use of force.
3. For the purpose of Section 45, sub-section (3) of the Code of Criminal Procedure, you are appointed to be a village headman in all villages comprised in the union named above.
4. You are hereby vested with the powers of a Magistrate to make enquiries in all cases of unnatural deaths when there is no suspicion or suicide or foul play. If there is any reason to suspect that suicide or foul play has been committed you shall set a guard over the corpse and send immediate information to the Police and see that neither the body nor any of the surrounding things are removed or touched until the Police arrive.
5. You are also appointed a visitor of all upper and lower primary schools and all the pounds, public ferries and public sarais in your union.
6. Your duties as also those of other members of the panchayat and of the dafadars and chaukidars, and muharrirs of the union, are stated in the rule sent herewith.
7. You are expected to do your best to ensure the due discharge of all these duties by your own example and by a proper exercise of your personal influence as well as by precept and the powers with which you are invested.
8. You are vested with these powers so long as you are President Panchayat of.............union in thana.................
Given under my hand and seal......................................................District Magistrate.129A.
The duly appointed president of a panchayat is empowered to delegate his duties other than those which he is empowered to perform under the Criminal Procedure Code by notification, to any member of the panchayat during his temporary absence up to a limit of one month. If the absence is likely to exceed a month, he should refer the matter to the District Magistrate or Sub-Divisional Officer, as the case may be.129B.
Presidents should not ordinarily be re-appointed for more than three consecutive terms if another suitable candidate is available who commands public confidence.130.
The president may or may not be the same person as the collecting member. The intention is to procure for the post of president a man of status and integrity. In some districts such men will not willingly serve upon the panchayat if they are to be concerned directly with the duties appertaining to the collection of the tax. In such cases separate collecting members should be appointed.131.
Care should be taken to see that the higher position of the president does not entirely overshadow the remaining members of the panchayat. The panchayat should work as a body in all matters appertaining to them as such.132.
Presidents, if duly qualified may be invested by the District Magistrate with powers under the provisions of [Sections 64, 127 and 128] [Now see Sections 44(1), 129(1) and 129 (2) respectively of Cr. P. C. 1973.] of the Code of Criminal Procedure, namely of arresting persons committing offences in their presence, of ordering unlawful assemblies to disperse and of compelling them to disperse by the use of civil force.133.
In exercise of these powers, and upon receipt of information of the assembly of five or more persons likely to cause a disturbance of the public peace, the president shall proceed at once to the place and order them to disperse, and, in case they disobey the order, shall proceed to disperse such assembly with the assistance of the chaukidars or such other persons as he may call to his aid in accordance with [section 128] [Now see Section 129 (2) of Cr. P. C. 1973.] Code of Criminal Procedure. In case it is necessary for the purpose of dispersing the assembly to arrest any person, such person shall at once be forwarded to the nearest Magistrate empowered to take cognizance of the offence which he may appear to have committed, together with a statement, in writing, of the circumstances of the case, unless the president, under the powers given him under [section 64] [Now see Section 44 (1) of Cr. P. C. 1973.] Code of Criminal Procedure, accepts bail, in which case the bail bond, together with the report, should at once be forwarded to such Magistrate. In either case information of that occurrence should be given as speedily as possible to the nearest police-station.134.
Presidents may also be appointed ex-officio as visitors of-135.
District Magistrate may invest the president or selected members of a panchayat with powers to enquire into the circumstances of unnatural deaths in which there is no suspicion of suicide or foul play. In all cases of unnatural death the president or any other member so empowered shall set a guard over the body, and in cases in which there is no suspicion of suicide or foul play, the president or the member may enquire into the circumstances of the death and give permission to the relatives to dispose of the body. The result of such enquiry shall be forthwith reported to the police-station, the report being signed by two relatives of the deceased in token of its correctness.The president or any member shall make no enquiry in any case in which there is suspicion of suicide or foul play.136.
All informations and reports recorded by the president or other members empowered shall be written in the information book referred to in rule 46, and copies of the same shall be sent forthwith direct to the District Magistrate or Sub-Divisional Officer, as the case may be, by' post "bearing" or by any other means calculated to ensure its speedy delivery, subject to any modification of the rule regarding information which may be required.137.
The president shall hold fortnightly parades of the dafadars and of all choukidars in the union on such dates as may be fixed by the District Magistrate, and shall question them as to the occurrences (if any) in the union during the .fortnight. He shall also question the dafadar as to the conduct of the chaukidars during the fortnight.He shall forthwith communicate to the thana (with a copy to the Magistrate or Sub-Divisional Officer, as the case may be) any information received under, any of the heads mentioned in rule 45.If, for any reason, the president is unable to attend the parade, he may depute some other member of the panchayat to supervise it.If he has been appointed by the District Magistrate as the local Registrar of Births and Deaths in the union, he shall receive from the chaukidars of the union, their hathchithas showing births and deaths occurring within their respective beats, for the purpose of making necessary entries in the registers of births and deaths.138.
A note shall be kept in the minute book of all chaukidars absent from parade, together with a note as to the reason of their absence, and any men who are frequently absent for insufficient reason shall be reported to the District Magistrate or Sub-Divisional Officer, as the case may be, for punishment. When reporting any absence for which there is no valid excuse, the president should state whether, in his opinion, the absentee should be fined or warned, having regard to the general conduct of the absentee and to the number of times he has previously been absent. Intimation should be sent to presidents of panchayats of the orders passed on their reports.139.
The president shall receive all processes addressed to him and shall make them over to the dafadar or to one of the chaukidars for service. After service he shall see that affidavit of service is correclty made and shall return the process to the court from which it was issued by post "bearing" or by any other means calculated to ensure its speedy delivery. The president should maintain such simple notes of the receipt and disposal of processes as will enable him to trace them. He should not be required to keep up elaborate registers, such as Register 43 of 23 processes.140.
Presidents should be encouraged to use their influence in settling petty dispute between parties who voluntarily appeal to them for arbitration. They have no power to levy any fee or fine in such a case.140A.
The presidents shall compile forecasts of crops by personal inspection of villages in their unions in accordance with such instructions as may from time to time be issued by the Director of Agriculture, Bengal with the approval of Government, and send them direct to the Collector or Sub-Divisional Officer.Section VI - Duties of the Dafadar141.
A copy of instructions to dafadars in vernacular shall be supplied to each dafadar upon his appointment.142.
The dafadar shall not ordinarily be employed outside his union, and he shall be treated with consideration as an important link between the Police and chaukidars. He shall, to the best of his ability, assist the police in the execution of their duty, and shall carry out all lawful order issued by the Police in the course of such duties.143.
The dafadar shall keep a bound note-book, showing the names of the mauzas and inhabited villages in the union, the names of the chaukidars, the names of all criminals over whom he is ordered by the Superintendent of Police to exercise surveillance, the names of absconders, the names of fine defaulters and the amount of the fines outstanding, and the names of holders of licenses for guns and swords.The thana Police shall be responsible that such entries are correct and upto date.144.
The dafadar shall periodically patrol the villages in the union, both by night and day, and shall be held responsible that the chaukidars in the union which he may reasonably be expected to have checked.145.
There should be a real responsibility of the dafadar, and he should be expected to explain any negligence of duty on the part of the chaukidars in the union which he may reasonably be expected to have checked.146.
The dafadar shall pay surprise visits to at least two of the chaukidar's beats in the union on at least four nights during the week, and shall see that the chaukidars are alert and performing their duties.147.
He shall be expected generally to be acquainted with all the acts concerning the union in which chaukidars are expected to be posted.148.
The dafadar should be held especially responsible-148A.
District Magistrates may, at their discretion, require literate dafadars to keep diaries. The diary should be in the following form:-| Date. | Villages visited. | Remarks -Movement of bad characters. |
149. Duties of Dafadars.
- He shall attend the thana parades of chaukidars subordinate to him and see that all the chaukidars attend in proper uniform and that they give all the information required of them. He shall acquaint himself with any unavoidable reasons for which a chaukidar may be unable to attend, and should be able to explain to the officer taking the parade. In the case of the unavoidable absence of a chaukidar, he should see that a substitute is sent.He shall report to the panchayat and at the thana parades the misconduct of / of the chaukidars subordinate to him.150.
If any chaukidar is unable by sickness or other unavoidable reason to perform his round duties, the dafadar shall inform the panchayat, and shall see that a substitute is appointed.151.
In districts in which the system of fortnightly parades of chaukidars before the president is in force, the dafadar shall also attend and rule 149 shall be equally applicable to such parades.152.
In such districts the dafadar shall, as ordered, serve, or deliver to the chaukidars for service, all such processes as may be made over by the president to him.152A.
The duties of dafadars with regard to village boundary marks are as follows:-153.
A copy of the vernacular instructions to chaukidars shall be supplied to each chaukidar upon his appointment.154.
The legal duties of the chaukidar are defined in Section 39 of the Act and his proper procedure on arresting a person in Section 40.155.
The chaukidar shall patrol his beat nightly, and shall be present in his beat each night.156.
The chaukidar shall attend the muster parades at the thana weekly and shall there furnish the information required of him. The rules regarding the holding of thana muster parades are contained in the [Bengal Police Code] [See now Bihar Police Manual, Volume I (Rule 110).]. The chaukidar shall give prompt information at the thana of any outbreak of small-pox, cholera or plague or the occurrence of an unusual amount of illness very much above the normal for the time of the year and, if so required by the officer-in-charge of the thana to the nearest Health Inspector or Dispensary Doctor employed either by the Provincial Governments or the District Board.157.
The chaukidars of panchayati unions in which the system of fortnightly parades before the presidents of panchayats is in force shall attend the thana parades once a month only, half the number of chaukidars of each union parading on one day and the other half a fortnight later, the parades being fixed on days and weeks other thana those fixed for parades before the president panchayats. In the month in which the chaukidars are paid they shall all attend on the day fixed for the pay parade. Chaukidars who are unable, on account of illness, to attend shall send all information which they would report, if present, through the dafadar or a neighbouring chaukidar. This does not affect the liability of the chaukidars to attend at the thana on other occasions to fulfil any other statutory obligation.158.
The following are the rules for holding chaukidari parades at thanas in districts where the president system is not in force, or where the president does not hold fortnightly parades:-159.
In such districts the chaukidars shall serve all processes made over to them by the president or by the dafadar acting under his order.160.
Deleted.161.
Chaukidars shall not be taken away from their beats for miscellaneous other work, except in cases of special urgency or when they are required to guard or escort prisoners.Their employment by the Police or by the panchayat as their private servant or in a menial capacity is strictly forbidden.162.
The chaukidar shall assist the collecting member in the collection of the chaukidari tax, and shall obey any lawful orders given to him by the panchayat.162A.
One chaukidar should be ordered to attend the office of the president panchayat every day, according to a roster announced at the president's parade. It will be the duty of this chaukidar to attend to such work as the president panchayat may lawfully ask him to do.163.
Chaukidars to the best of their ability, shall assist the Police in the execution of their duty, and shall carry out all lawful orders issued by the Police in the course of such duties.163A.
Chaukidars shall immediately report at the thana any damage to protected monuments situate within their unions. In areas in which the circle system has been introduced, the chaukidars, instead of submitting their reports to the thana, shall submit them to their respective president panchayats.Section VIII - DisciplineA - Punishments164.
Under Section 38 of the Act (Act XLV of 1860) every chaukidar who may be guilty of any wilful misconduct in his office or neglect of his duty, such misconduct or neglect not being an offence within the meaning of the Indian Penal Code and not being of so grave a character as, in the opinion of the District Magistrate, to require his dismissal, shall be liable to a fine which shall not exceed the amount of one month's salary.165.
The permissible forms of punishment are as follows:-Dismissal.Fine.Deprivation of good conduct badges or stripes.Censure or warning.Suspension should not be awarded as a substantive punishment, owing to the confusion it creates in the duties of watch and ward. When the conduct of a chaukidar is such as to raise a prima face likelihood of his ultimate dismissal, he may be suspended pending inquiry, but a term of such suspension should always be stated and arrangements for a substitute should be made.166.
The more common offences committed by chaukidars are the following:-| Serial no. | Offence. | Scale of punishment during the year | ||||||
| 1st time | 2nd time | 3rd time | 4th time | 5th time | 6th time | 7th time | ||
| 3. Absence from parade without reasonable excuse. | Fine Warning. | Fine 8 as. | Fine 12 as | Fine Re.1 | Fine Rs.2 | Fine Rs.4 | Dismissal. | |
| Absence from mohalla at night. | Ditto | 8 as. | Re.1 | Rs.2 | Rs.4 al | Dismissal |
167.
Under section 3A of the Act the District Magistrate, with the previous sanction of the Commissioner, and by an order in writing, may delegate his powers of punishment of chaukidars, and he shall ordinarily so delegate them concurrently to the Superintendent of Police throughout the district and to Sub-Divisional Officers within their respective subdivisions.168.
An appeal from any order imposing a punishment passed by any officer other than the District Magistrate shall lie to the District Magistrate if lodged within 30 days from the date on which such order was communicated to the panchayat or chaukidar concerned. Subject to the provision of section 64 of the Act, no appeal shall lie from any such order passed by the District Magistrate.169.
Under section 42 of the Act all fines and penalties levied under the Act shall be credited to the District Chaukidari Reward Fund.170.
The District Chaukidari Reward Fund constituted under section 42 of the Act shall be treated in the accounts as an incorporated local fund and the receipt and charges dealt with in accordance with the instructions contained in Chapter 16 of the Civil Account Code.171.
The assests of the fund will ordinarily consist of-172.
The Magistrate of the district shall be the administrator of the fund -173.
All reports against chaukidars received from the Police shall be in Form G. The thana officer after filling in the report and the counterfoil, shall send the report to the District Superintendent of Police. No chaukidar shall be dismissed without being given an opportunity of representing his case before the Sub-Divisional Officer or District Superintendent of Police, as the case may be.174.
When the order of punishment is passed by the District Superintendent of Police, he shall record the same in a separate order book kept in different parts for different subdivisions and shall return the Form G to the thana concerned through the District Magistrate for the Sadr Subdivision, or through the Sub-Divisional Officer in the case of outlying subdivisions. The thana officer on its receipt shall paste it on to the counterfoil.Note 1. - For the procedure for the realisation of chaukidari fines in subdivisions entirely under the Village Self-Government Act, see rule 57 of the Union Board Manual, Volume II.Note 2. - For the procedure for the realization of chaukidari fines in subdivisions partly or entirely under the Chaukidari Act, in districts in any part of which a Union Board has been constituted, see rule 64 of the Union Board Manual, Volume II.175.
The offices of the District Magistrate and Sub-Divisional Officers shall maintain the following registers in connection with the realisation of fines in the Sadr and outlying subdivisions, respectively-Register VIII of fines and penalties credited to the Chaukidari Reward Fund and Register IX of challans and fines credited.176.
Upon receipt of Form G, containing an order of punishment passed by the Superintendent of Police, the office of the District Magistrate or Sub-Divisional Officer, as the case may be, shall-177.
The order books of punishment inflicted by the Superintendent of Police shall be sent, in original, at the close of each quarter to the office of the District Magistrate or the Sub-Divisional Officer, as the case may be, for comparison with the entries in Registers MB and VIII. Such comparisons shall be made promptly, and the order books returned to the Superintendent of Police with a certificate that this has been done.178.
The office of the District Magistrate or Sub-Divisional Officer, as the case may be, shall be responsible for the punctual realisation of fines imposed upon chaukidars within the Sadr and outlying sub-divisions, respectively.179.
After the 20th day of the third month of the quarter, both the offices of the District Magistrate and Sub-Divisional Officer shall enter in Register VI (Payment of Chaukidars) the fines due to be recovered at the succeeding pay day since the 20th day of the preceding quarter (vide rule 103).180.
Fines upon chaukidars shall be realised at the thana on quarterly pay days, and intimation of such realisation shall be given to the office of the District Magistrate or Sub-Divisional Officer, as the case may be, by the receipt of one copy of the triplicate challans with which such fines are credited into the treasury (vide rule 117).181.
Upon receipt of this challan its number, date and total shall be recorded in Register IX, and attested by the Deputy Magistrate in charge or Sub-Divisional Officer, as the case may be. Entries of the detailed fines realised shall similarly be made in Register VIII and similarly attested.182.
The total of fines imposed shall be abstracted from Register VIII quarterly, up to the 10th day of the third month of the quarter. Similarly, the total of fines credited shall be abstracted quarterly from Register IX, and, allowing for the fines outstanding from previous quarters, a balance shall be struck in Register VIII, showing the total of unrealised fines outstanding.This balance shall be personally seen by the District Magistrate or Sub-Divisional Officer, as the case may be, and, where the outstanding balance is unduly large, necessary action shall be taken.183.
All fines imposed under section 8 of the Act shall be deposited in the treasury to the credit of the Chaukidari Reward Fund by triplicate challans, one copy of which shall be forwarded to the office of the Magistrate or Sub-Divisional Officer, as the case may be. From this copy of the challan the fine shall be entered in Registers VIII and IX and duly attested.184.
Penalties imposed under section 27 should reach the treasury in two ways-185.
Great importance is attached to the rewarding of chaukidars. It is the only stimulus of these low-paid officers to good work, and when they do good work they should be rewarded freely and adequately in substantial sums.Rewards should ordinarily be given for:-186.
Chaukidars shall not be rewarded merely for regular attendance at muster parades. Attendance regularly at such parades is part of the prescribed duties of a chaukidar, and its performance calls for no reward.187.
In order to facilitate the prompt payment of rewards a permanent advance of Rs. 100 shall be made over to the District Superintendent of Police from which he may make a subsidiary advance of Rs. 15 to each Circle Inspector.188.
Rewards shall consist of-189.
In order to enforce some system in the grant of cash rewards to chaukidars throughout a district, the District Magistrate in consultation with the Superintendent of Police, and in consideration of the sums likely to be available from the Chaukidari Reward Fund shall prescribe a scale of cash rewards to be treated as a standard, although for sufficient reason discretion may be exercised.Such a scale current in the district of Bakarganj is reproduced for guidance.Scale of Rewards to Chaukidar| Serial no. | Crime or occasion of reward. | Arrest red-handed or prevention | Furnishing clue. | Arrest of absconder. | Remarks. | |
| 1 | 2 | 3 | 4 | 5 | 6 | |
| Rs. | Rs. | Rs. | ||||
| 1 | Theft | ... | 5 | 3 | 4 | If more than one chaukidar participates, the amount willordinarily be divided. |
| 2 | Burglary | ... | 15 | 5 | 10 | |
| 3 | Robbery | ... | 30 | 10 | 15 | This scale liable to be modified, in whole or in part withoutnotice. |
| 4 | Dacoity | ... | 30 | 15 | 20 | |
| 5 | Murder | ... | 50 | 10 | 20 | |
| 6 | Gun-shot murder or attempt | 100 | 15 | 20 | ||
| 7 | Bad livelihood | ... | 15 | 5 | 10 | |
| 8 | Arms Act | ... | 50 | 15 | 20 | |
| 9 | Grievous hurt | ... | 15 | 5 | 10 | |
| 10 | Mischief by fire | ... | 30 | 10 | 15 | |
| 11 | Riot | ... | 15 | 5 | 10 | |
| 12 | Counterfeiting coins | 50 | 15 | 20 | ||
| 13 | Breach of the peace. | 5 | 1 | 20 | ||
| 14 | Information leading to institution of proceedings, section145 Criminal Procedure Code. | .... | ... | 5 | ||
| 15 | Other work in connection with investigation. | ... | ... | As. 8 Rs. 5 | ||
| 16 | Gratuity on retirement. | Eight annas for each completed year of service, ifrelative appointed to succeed, and Re. 1 if outsider appointed. | ||||
| 17 | Detection of unreported births and deaths at the rate ofRe.1. | ... | ... |
190.
Rewards of over Rs. 50 require the sanction of the Commissioner of the Division.191.
Under section 3A of the Act the District Magistrate with the previous sanction of the Commissioner, and by an order in writing may delegate his powers of rewarding chaukidars, and he shall ordinarily delegate them concurrently to the Superintendent of Police throughout the district and to Sub-Divisional Officers within their respective Subdivisions.192.
Trying Magistrates should draw the attention of the Superintendent of Police to any instances of good work on the part of chaukidars coming to their notice in cases disposed of by them.193.
All recommendations for the grant of rewards shall be in Form H. The Superintendent of Police may empower selected Inspectors to grant and pay rewards not exceeding Rs. 2 in anticipation of his sanction. The fact that this payment has been made in anticipation of sanction should be noted in column 5 of Form H.194.
All orders for the grant of rewards passed by the District Magistrate or Sub-Divisional Officer, as the case may be, whether in Form H or not, shall be communicated to the thana concerned through the Superintendent of Police.195.
The Superintendent of Police shall be responsible for the prompt disbursement of rewards.196.
In connection with the grant of rewards the following registers shall be kept:-Register X of rewards paid.Register XI of badges and chevrons distributed.Register XII of recoupment of the permanent advance on account of rewards.These registers shall be kept in the office of the District Superintendent of Police.197.
Immediately a reward is ordered, the amount shall be disbursed from ; the permanent advance of the District Superintendent of Police and despatched to the thana, along with the payment voucher and the report (Form H). The payment voucher shall be signed by the thana officer in token of its receipt and returned to the District Superintendent of Police who will annex it to the recoupment bill as a voucher. The report shall be posted by the thana officer to the counterfoil. Entry of the reward and date of such despatch shall also be made in Register X and XI, as the case may be and attested by the District Superintendent of Police.198.
When a reward is distributed at a thana, intimation of the date shall be sent to the office of the Superintendent of Police and noted in Register X.199.
All rewards must be distributed publicly at police station on parade days. Rewards not exceeding Rs. 5 shall be distributed by the officer in-charge of the police-station concerned. Rewards exceeding Rs.5 shall be distributed by a Gazetted officer, Honorary Magistrate or Inspector of Police, provided that if this caused delay of more than a month in payment, the reward may be distributed by the officer incharge of the police-station who shall send intimation of the date of distribution of rewards by him to the office of the Superintendent of Police as required by rule 198.200.
If a chaukidar dies before receipt of a reward, the sum may be paid to his legal heirs.201.
Badges shall be obtained from Messrs K. N. De and Company, Radha Bazar, Calcutta.If the demand for badges is frequent, it would be well to keep a small supply of them in hand.202.
Bills for cash reward and badges shall be prepared and drawn separately.The price of badges should be remitted to the vendor by remittance transfer receipt.203.
The District Superintendent of Police shall recoup his permanent advance at the necessary intervals, upon bills countersigned by the District Magistrate to which the payment vouchers of Form H are attached as vouchers.Upon receipt of such a bill for countersignature the Magistrate's office shall note the rewards given, against the names of the chaukidars concerned, in Register II.204.
| Year | Opening balance. | Receipt(a) | Expenditure(b) | Balance at the end of the year. |
| 1 | 2 | 3 | 4 | 5 |
205.
The work of indenting for and keeping accounts of uniforms and equipment of chaukidars and dafadars shall be done in subdivisional offices except in the Sadr Subdivisions of districts which have not separate Sadr Sub-Divisional Officers, where the work shall be done in the office of the District Magistrate.206.
A dafadar's uniform shall consist of the following articles:-| Period for which to last | ||||
| One Khaki Jumper | ... | ... | ... | Two years. |
| One Khaki haversack | ... | ... | ... | Ditto |
| One red pagri | ... | ... | ... | Ditto |
| One red cross belt | ... | ... | ... | Ditto |
| One leather belt | ... | ... | ... | Four years. |
| One brass badge | ... | ... | ... | Ten years. |
| One dark lantern | ... | ... | ... | Three years. |
206A.
A chaukidar's uniform shall consist of the following articles:-| Period for which to last. | ||||
| One blue jumper | ... | ... | ... | Two years. |
| One blue pagri | ... | ... | ... | Ditto |
| One red cross belt | ... | ... | ... | Ditto |
| One blue haversack | ... | ... | ... | Ditto |
| One leather belt | ... | ... | ... | Four years. |
| One brass badge | ... | ... | ... | Ten years. |
207.
The annual cost of uniforms for each defadar and chaukidar respectively, should be worked out on the basis of the list supplied from time to time to all indenting officers by the Inspector-General of Prisons, for the following articles:-Half the cost of-one jumper,one haversack,one pagri, andone cross belt;one-fourth of the cost of one belt,one-fourth of the cost of one brass badge, andone-third of the cost of one dark lantern.For each chaukidar. Half the cost of -one Jumper,one pagri,one cross belt, andone haversack;one-fourth of the cost of one leather belt, andone-tenth of the cost of one badge.Dark lanterns are obtained from the firm which in the opinion of the District Magistrate provides the best lanterns at the lowest price. The railway freight and other incidental charges for these lanterns will be met from the Uniform Fund.Note. - Where there is a sufficient surplus balance to the credit of the Chaukidari Uniform Fund chaukidars may be supplied with a blanket or a jersey and dafadars with both a blanket and a jersey costing not more than Rs. 4-8-0 each. No additional assessment should be made in order to provide this additional equipment.208.
The panchayat for each union shall assess an amount equal to the annual cost of the uniform of each dafadar, plus railway freight and other incidental charges for the dark lantern, and for that of each chaukidar.209.
The collecting members of each union shall pay this amount in quarterly instalments for each dafadar and chaukidar, to the Sub-Inspector in-charge of the thana concerned, in the presence of the officer deputed to supervise the payment of the chaukidar's salaries. The amount must be recovered in full in respect of every dafadar and chaukidar without execption.210.
All receipt on this account shall be entered in the thana or outpost cash accounts, and the Sub-Inspector shall grant receipt for the same to the collecting members concerned, in the prescribed form.211.
The Sub-Inspector in-charge of each thana and outpost shall prepare, a fortnight before the date fixed for the payment of the first quarter's pay of chaukidars for each year, a statement in duplicate in the form of Register XIII. One copy shall be prepared in a bound volume, and the other on loose sheets.Columns 1 to 6 should be filled in at once; columns 7 to 18 on the dates of payment; and the initials of the presiding officer should be taken in columns 9,12, 15 and 18. The remaining columns of this register should be filled in at the time of the distribution of the uniform as laid down in rule 220;212.
The cost of uniforms as realised on each pay day shall be remitted without delay to the treasury, with challans in triplicate, together with the duplicate copy of the statement mentioned in rule 211 and along with the other moneys, e.g., fines etc.,collected at the parade (vide rule 117).213.
On receipt of one copy of the challan and the duplicate copy of the statement mentioned in rule 211, the office of the District Magistrate or Sub-Divisional Officer, as the case may be, shall write up an account in Register No. XIV showing the quarterly receipts on account of uniforms, thana by thana, as also the total for the subdivision. Three or four lines shall be allowed to each thana in case the quarterly payments of all unions are not made on the same date.214.
As soon as the quarterly accounts for each subdivision in the form referred to in rule 213 are prepared, an abstract from Register XIV, showing by thanas the quarterly totals shall be submitted to the District Magistrate's office, where an account for each subdivision shall be kept. The accounts relating to each subdivision should be kept on a separate page of the register for each year.215.
The office of the District Magistrate or the Sub-Divisional Officer, as the case may be, shall prepare from Register XIV an annual consolidated abstract account for the whole subdivision in the form of Register XV.A cash book of the fund shall also be kept in the form of Register XVI.215A.
| Year | Opening balance. | Receipt(a) | Expenditure(b) | Balance at the end of the year. |
| 1 | 2 | 3 | 4 | 5 |
216.
The District Magistrate shall by written order in the whole district fix the dates upon which the indents shall be submitted and they shall be succeeded by fresh indents at the intervals prescribed in rules 205 and 206.217.
218.
The articles indented for shall be despatched to the Sub-Divisional Officer, or in the case of Sadr subdivisions to the Superintendent of Police, and until passed by the committee (vide rule 219) they shall remain in charge of a Police officer deputed for the purpose.219.
The articles supplied by the Jail Department or outside firm shall be examined on receipt by a committee. In Subdivisions the committee shall consist of the Sub-Divisional Officer (or in his absence the Second Officer, the Inspector of Police, and the head clerk of the Sub-Divisional Office. In sadar Subdivisions it shall consist of the Reserve Sergeant-major and the Superintendent of the office of the District Magistrate, and the Sadr Sub-Divisional Officer. The committee shall certify whether the articles have been received in full and in good condition. They shall also certify that the accounts have been examined by them to date and found correct or otherwise.220.
After the uniforms have been passed by the committee in the manner laid down in rule 219 they shall be despatched by the Reserve inspector in the case of Sadr Subdivisions and by the Inspector in the case of outlying subdivisions to the Sub-inspector in-charge of each thana. The uniforms on receipt by the thana officer shall be kept in safe custody till the second chaukidari pay day of the year, when they shall be distributed to the dafadar and chaukidars concerned by the presiding officer, and the fact should be noted in columns 19 to 22 of Register no XIII, under the initials of the said presiding officer. An extract from this register, showing the entries in columns 1 to 4 and columns 19 to 22, should be sent to the district or Sub-divisional office, as the case may be, along with the details of the payments for the second quarter of each year.221.
Deleted.Section X - Registers and records222.
The following registers shall be kept in the office of the District Magistrate and of Sub-Divisional Officers:-Register I - of union (vide rule 4).Register I(a) - Index of mauzas and villages in unions.Register II - of members of the Panchayat, defadars and chaukidars (vide rules 19, 30,43, 176, 177 and 203).Register V - of the proceedings of tahsildars (vide rule 100).Register VI - of the payments of chaukidars (vide rules 103 and 179).Register VII - of attachment of warrants under Section 45]1 (vide rule 126).Register VIII - of fines and penalties credited to the Chaukidari Reward Fund (vide rules 175, 176, 177, 181, 182, 183 and 184).Register IX - of challans for fines and penalties (vide rules 175, 181, 182, 183, 184 and 204).Register XII - of collections from unions on account of Chaukidar's equipment (vide rules 211 and 220).Register XIV - Of thana war collections on account of chaukidar's equipment (vide rule 213).Register XV - Annual consolidated district abstract account of payments on account of chaukidar's equipment (vide 215).Register XVI - Cash book of equipment fund (vide rule 215).Register XVII - of petitions.Register XVIII - of miscellaneous papers received.Register XIX - of miscellaneous papers issued.Register XX - of court-fees.Register XXI - Cash date book.Register XXII - Departmental order (vide rule 235).223.
The maintenance of unauthorised registers is prohibited.224.
For the purpose of the destruction of records, the registers shall be classified follows:-A - Register I.B - Registers II, V, VI, VIII, IX, X, XI, XII, XIII, XIV, XV, XVI, XX, XXII.C - Register XVIII, XIX, XXI.225.
The reserve stock of forms appertaining to the Chaukidari Department shall be kept along with the general reserve of forms of the Magistrate's Office, and under the same rules as regards their custody, issue, stocktaking, etc.226.
All papers shall, as far as possible, be kept union by union, so that each file shall contain a record of the incidents appertaining to that union.Section XI - Inspection227.
The Chaukidari Department at headquarters shall be inspected by the District Magistrate and Deputy Magistrate in charge, respectively, at least once a year.The Chaukidari Department of Sub-Divisional Offices shall be inspected at least once a year by the District Magistrate and Sub-Divisional Officers, respectively.The times of such inspection should be so arranged as to fall at intervals of about six months.The inspection of the Chaukidari Department shall constitute a part of the inspection of District and Sub-Divisional offices made by the Commissioner of the Division.228.
It is desirable that an inspection of the accounts and proceedings on each union shall be made locally at least once a year by the District Magistrate, Sub-Divisional Officer, Chaukidari Deputy Magistrate, a Sub-Deputy Magistrate, Superintendent or Assistant or Deputy Superintendent of Police.The services of Honorary Magistrates and Rural Sub-Registrars should also be untilised for the purpose.229.
At such a visit the Inspecting Officer should endeavour to have with him the office file appertaining to the union, and should note the following among other points.230.
Inspection should be conducted in a friendly spirit and with the view to assisting the panchayat in the discharge of their duties.231.
Inspection notes should be recorded in the minute book kept by the panchayat.232.
Officers of the Police, not below the rank of Sub-Inspector or the head constables in charge of thanas or outposts, shall have the right to inspect and report to their superiors regarding the conduct of dafadars and chaukidars.233.
Sub-Inspectors of Police should be acquainted with the panchayats in their jurisdictions, and should seek their assistance in the performance of their duties, but member of the panchayat should not be treated as in any way subordinate to the Police.All Police officers shall be entitled to the assistance of the dafadars and chaukidars in the execution of their duties (vide rules 142 and 163).Section XII - Chakran Lands234.
Extracts from the circular orders of the Boards of Revenue, on the subject of chakran lands, are reproduced below:-* * * * * *"Chaukidari Chakran land dealt with under Part II of the Chaukidari Act, VI (B.C.) of 1870 are not to be considered as separate "estates" within the meaning of the Land Registration Act, VII (B.C.) of 1870. Under Section 41 of Regulation VIII of 1793 they form part of the estate in which they are situated. Under Sections 48 and 5 of the Chaukidari Act they are to be transferred to the 'zamindar' of such estate or tenure, who is defined (in Section 1) to be the person whose name is registered as the proprietor of an estate or rent-free tenure, and it has been ruled by Government (vide Government letter No. 3020 J, dated 23rd July 1894) that they are not to be treated as amalgamated with such estates. Transferred chaukidari chakaran lands are in reality, the property of the Villana Chaukidari Fund. The settlamant of them is offered at half rates to the zamindar, in the first instance, because half the services of the chaukidar were legally supposed to be his; but he is not bound to take settlement, and if he does not do so, the Collector, or the panchayat, can make a temporary settlement of the lands for the benefit of the Village Chaukidari Fund. Even if such lands are subsequently transferred by sale under Section 55, Act VI (B.C.) of 1870, or privately, this does not create them an estate within the meaning of that word as used in the Land Registration Act.""The effect of the sale of chaukidari chakaran lands is clearly described in Section 55 of Act, VI (B.C.) of 1870. The purchaser acquires the right to hold them free of incumbrances, but subject to the chaukidari assessment. He cannot be said to hold them revenue-free, because at the time of the Permanent Settlement, revenue was assessed on them under Section 41 of Regulation VIII of 1793. The Board think that the exact legal status of the purchasers for such lands need not be settled by the revenue authorities. It is for the Civil Court to decide it. All that the Revenue authorities are concerned with is the payment of the half assessment to the Village Chaukidari Fund.""It has been pointed out that it is necessary to provide for the compulsory record of mutations or transfers of lands in order that there may be no difficulty in ascertaining who is responsible for the payment of the half assessment. It cannot, however, in the Board's opinion, be difficult for the panchayat, with their local knowledge, to ascertain the name of the person in de facto possession of the lands, and who is liable to them for the half assessment.It may be regarded as certain that the villagers, if not the panchayat, will protect their own pockets in this respect. So long as the Village Chaukidari Fund gets its half rental, it is not absolutely necessary that the Collector should know who actually holds the lands. The Collector alone can legally make the first transfer, and it is not clear that subsequent private transfers are valid. The Collector need to concern himself about the matter unless and until the panchayat applies to him under Section 54.""In order, however, to maintain a record of the first transferees of chaukidari chakran lands, a separate register should be opened (Register 80 of the Collectorate). The column of remarks in the register is intended for the record of transferee made after the original settlement under Section 59. Act, VI (B.C.) of 1870, and they may be entered in it, subject to their being made under Section 55, and by private sale or arrangement, which should not be formally recognised.""When chakran lands are sold under Section 55 of Act, Vi (B.C.) of 1870, in accordance with the provision of Act, XI of 1859 the particulars of the sale should be entered in Register 19 (sales for arrears of revenue) and should be distinguished from ordinary revenue sales by a letter say 'C' or by entry in red ink""The assessment of cesses on chaukidari chakran lands transferred to zamindars under Part II of Act, VI (B.C) of 1870 should be made on the annual value which the transferee retains, that is to say, on the total annual value less the sum payable to the panchayat".Section XIII - Miscellaneous235.
All orders on the subject of the Chaukidari Department shall be recorded in an office order book.236.
The issue of general district circular orders on the subject of chaukidari procedure is forbidden. Should experience prove that the instructions in the present Manual are defective in any respect, proposals for their amendment should be submitted for the orders of Government though the usual channels.RegisterRegisters Nos. I, 1(a), II, VI and XII shall be issued in loose sheets and shall be bound up locally by thanas.Register I.(Vide Rules 4 and 222)Unions.Thana.Union no. Name.| Settlement thana no. or jurisdiction list no. orBoundary Commissioner's list no. | Name of mauza | Inhabited villages. | Population by Census. | Number of houses. | Area of chakran tands in | Chakran assessment | Reference of serial number of entry of chakranlands in Register |
| 1 | 2 | 3 | 4 | 5 | 6 | 7 | 8 |
| Mauza arranged by serial | Mauza arranged alphabetically. | Inhabited villages arranged alphabetically | |||||||
| Serial no. | Name of mauzas | Name of inhabited villages | Union | Name of mauza | Serial no. in column I. | Name of inhabited villages. | The mauza in which the village lies | The no. of the union. | |
| No. | Name | ||||||||
| 1 | 2 | 3 | 4 | 5 | 6 | 7 | 8 | 9 | 10 |
| Union | Total population | Total number of houses | Number of chaukidars | Pages | |
| Number | Name | ||||
| 1 | 2 | 3 | 4 | 5 | 6 |
| Serial No. | Serial no. in a assessment list. | Name of assessee. | Demand | Collections | |||||
| Arrear/ | 1stquarter. | ||||||||
| Arrear. | Current annual. | Quarterly demand. | Date of receipt and receipt no. | Amount | Date of receipt and receipt no. | Amount. | |||
| 1 | 2 | 3 | 4 | 5 | 6 | 7 | 8 | 9 | 10 |
| Collections. | Total Collection. | Time barred or unrealizable. | Balance. | Remarks. | |||||
| 2ndquarter. | 3rdquarter | 4thquarter | |||||||
| Date of receipt and receipt no. | Amount. | Date of receipt and receipt no. | Amount. | Date of receipt and receipt no. | Amount. | ||||
| 11 | 12 | 13 | 14 | 15 | 16 | 17 | 18 | 19 | 20 |
| Serial number and date of warrants. | Name of defaulters and residence. | Serial number in assessment list | Tax | Penalty | Total | Amount remitted under Section 30. | Balance | Articles seized. |
| 1 | 2 | 3 | 4 | 5 | 6 | 7 | 8 | 9 |
| Articles sold. | Amount realised and date | Amount returned to defaulter out of saleproceeds. | Signature of defaulters. | Amount credited into treasury. | Number and date of challans. | Remarks. | |
| By sale. | By voluntary payment | ||||||
| 10 | 11 | 2 | 13 | 14 | 15 | 16 | 17 |
| Date | Jama. | Amount. | Date. | Kharach. | Amount. |
| 1 | 2 | 3 | 4 | 5 | 6 |
| Rs. P. | Rs. P. | Rs. P. | Rs. P. |
| Name of Union arrear list. | Date of arrear list. | Date of deputation. | Name of Tahsildar deputed. | Date fixed for return. | Date of final report by Tahsildar. | Tax. | Penalty. | Commission. | Total. | Number and date of challan crediting penalty. | Initials of Magistrate. | Remarks. |
| 1 | 2 | 3 | 4 | 5 | 6 | 7 | 8 | 9 | 10 | 11 | 2 | 13 |
| Rs. P. | Rs. p. | Rs. p. | Rs. p. | Rs. p. |
| Serial number of Union in the thana. | Serial number of Chaukidar. | Name of Dafadar or Chaukidar. | Rate of pay. | First quarter. | Second quarter. | ||||
| Amount of fine to be deducted. | Net sum actually paid in cash. | Initials of Presiding Officer and date ofpayment. | Amount of fine to be deducted. | Net sum actually paid in cash. | Initials of Presiding Officer and date ofpayment. | ||||
| 1 | 2 | 3 | 4 | 5 | 6 | 7 | 8 | 9 | 10 |
| Rs. P. | Rs. P. | Rs. P. | Rs. P. |
| Third quarter. | Fourth quarter. | Remarks. | ||||
| Amount of fine to be deducted. | Net sum actually paid in cash. | Initials of Presiding Officer and date ofpayment. | Amount of fine to be deducted. | Net sum actually paid in cash. | Initials of Presiding Officer and date ofpayment. | |
| 11 | 12 | 13 | 14 | 15 | 16 | 17 |
| Rs. P. | Rs. P. | Rs. P. | Rs. P. |
| Serial no. | Date of issue. | Name of Union | Number of Chaukidars whose pay is covered bywarrant | Amount. | Initials of Nazir receiving warrants forexecution | Date of return. | Amount realised. | Date of deposit in record room. | Remarks |
| 1 | 2 | 3 | 4 | 5 | 6 | 7 | 8 | 9 | 10 |
| Rs. p. |
| Fine on panchayats under Section 8. | ||||
| Name and designation of Magistrate imposing fineand date of his order. | Name of panchayat fined; with name of village orUnion and of police station or out post. | Amount of fine imposed. | Amount realised. | Date of credit in treasury |
| 1 | 2 | 3 | 4 | 5 |
| Rs. | Rs. |
| Fines on chaukidars under Section 38. | |||||
| Name and designation of officer imposing fine anddate of his order. | Name and beat number of chaukidar with name ofpolice-station or out post. | Offence for which fined. | Amount of fine imposed. | Amount realised. | Date of credit in treasury |
| 6 | 7 | 8 | 9 | 10 | 11 |
| Rs. | Rs. |
| Penalties under Section 27. | ||
| Name of panchayat or tahsildar from whom penaltyreceived with name of village or Union and of police-station oroutpost. | Date of credit in treasury. | Remarks. |
| 12 | 13 | 14 |
| Fines on panchayats under Section 8 | Fines on chaukidars under Section 38 | Penalties under Section 27 | ||||||
| Number of challan. | Date. | Amount. | Number of challan | Date. | Amount | Number of challan | Date. | Amount |
| 1 | 2 | 3 | 4 | 5 | 6 | 7 | 8 | 9 |
| Rs. p. | Rs. p. | Rs. p. |
| Date of order for reward | Designation of officer granting reward | Name of chaukidar and beat number, also name andnumber of Union and name of thana | Nature of service rendered | Amount of reward | Date of despatch of cash for distribution | Remarks | |
| 1 | 2 | 3 | 4 | 5 | 6 | 7 | 8 |
| Rs. p. |
| Date of order for reward. | Designation of officer granting reward | Name ofChaukidarand beat number alsoname and number of Union and name of thana. | Nature of reward | Date of payment of cash gratuity carried bystripe or badge. | Remarks. | ||||
| 1 | 2 | 3 | 4 | 5 | 6 | 7 | 8 | 9 | 10 |
| Date. | To whom paid | Number of Sub-Voucher. | Amount | Total of cash of recoupment bill. | Date of bill | Date of encasement | Remarks |
| 1 | 2 | 3 | 4 | 5 | 6 | 7 | 8 |
| Rs. p. | Rs. p. |
| Name of Union | Number of Union | Number of dafadars in each union. | Number of chaukidars in each Union. | Total amount due at Rs. 1.87 for each dafadar andat Rs. 1.45 for each chaukidar. | One quarter of the amount in column 5, being theamount payable quarterly. | Amount realised. | |||||
| First quarter | Second quarter | ||||||||||
| Date of realisation. | Amount | Initial of Presiding Officer. | Date of realisation. | Amount. | Initial of Presiding Officer. | ||||||
| 1 | 2 | 3 | 4 | 5 | 6 | 7 | 8 | 9 | 10 | 11 | 12 |
| Amount realised | Number of dafadar's uniforms distributed. | Number of chaukidar's uniforms distributed. | Date of distribution. | Initials of Presiding Officer. | Remarks. | |||||
| Third quarter | Fourth quarter | |||||||||
| Date of realisation. | Amount | Initial of Presiding Officer. | Date of realisation. | Amount. | Initial of Presiding Officer. | |||||
| 13 | 14 | 15 | 16 | 17 | 18 | 19 | 20 | 21 | 22 | 23 |
| Thana | Number of dafadars. | Number of chaukidars. | Quarterly demands for uniform | Payments into treasury | |||||
| First quarter | Second quarter | ||||||||
| Date | Challan number | Amount | Date | Challan number | Amount | ||||
| 1 | 2 | 3 | 4 | 5 | 6 | 7 | 8 | 9 | 10 |
| Rs. p. | Rs. p. | Rs. P. |
| Payments into treasury | Total payments for the year | Balance at the end of year | Remarks | |||||
| Third quarter | Fourth quarter | |||||||
| Date | Challan number | Amount | Date | Challan number | Amount | |||
| 11 | 12 | 13 | 14 | 15 | 16 | 17 | 18 | 19 |
| Rs. p. | Rs. p. | Rs. p. |
| Sub-division | Number of dafadars | Number of chaukidars | Amount due for uniforms for the year | Amount realised | Balance due | Date when realised | Uniform intented to - | ||
| Jumpers | Pagris | Haversacks | |||||||
| 1 | 2 | 3 | 4 | 5 | 6 | 7 | 8 | 9 | 10 |
| Rs.p. | Rs.p. | Rs.p. |
| Uniform intented for - | Date of Indent | Amount of indent | Date of receipt of uniforms | Date of examination by committee | Date of despatch | Remarks | ||
| Cross belts | Badges | Balance | ||||||
| 11 | 12 | 13 | 14 | 15 | 16 | 17 | 18 | 19 |
| Receipt. | Expenditure. | |||||||
| Date | On what account. | Amount. | Total. | Allotment by Government for expenditure duringthe year. | Date | On what account | Amount. | Total |
| 1 | 2 | 3 | 4 | 5 | 6 | 7 | 8 | 9 |
| Receipt | ... | ... | ... | ... | ... | ... | ... | x |
| Expenditure | ... | ... | ... | ... | ... | ... | ... | x |
| Balance | ... | ... | ... | ... | ... | ... | ... | z |
| No. | Name of petition and his place of residence. | Abstract of petition | Date of order. | Purport of order | Signature of the officer who received thepetition after registry. | Remarks |
| 1 | 2 | 3 | 4 | 5 | 6 | 7 |
| No. | Date of receipt | From whom received | Nature of paper | date of order | Purport of order | Signature of the officer who received the paperafter registry. | Remarks. |
| 1 | 2 | 3 | 4 | 5 | 6 | 7 | 8 |
| No. | Date of issue. | To whom issued. | Nature of paper. | Remarks. |
| 1 | 2 | 3 | 4 | 5 |
| Serial no. of document. | Process fees. | Other fees. | Date | Daily total | Remarks. | ||||||||
| Process fees. | Other fees. | Total | |||||||||||
| 1 | 2 | 3 | 4 | 5 | 6 | 7 | 8 | ||||||
| Rs. | p. | Rs. | p. | Rs. | p. | Rs. | p. | Rs. | p. | Rs. | p. | ||
| Date | Given under my hand and seal | ||
| The | 200 | District Magistrate/Sub-Divisional Officer. |
| Date | DeputyMagistrate-in-chargeSub-Divisional Officer. | ||
| The | 200 |
| dafadarchaukidar| has vacated his appointment, you are required hereby to submit direct to the |
| District| MagistrateSub-Divisional Officer| of .................... on or before the ....................... the name of a fit and proper |
| District MagistrateSub-Divisional Officer| | Deputy Magistrate-in-chargeSub-Divisional Officer. |
| Nomination roll for the post of| dafadarchaukidar| in village ........................... union ......................... thana |
1. Name of nominee.
2. Father's name.
3. Caste.
4. Age.
5. Physical condition.
6. Residence.
7. Is the nominee related to the late dafadar/chaukidar.
8. Is his character good
9. Are any of his relations bad characters ? If so, give details.
10. Can he read and write (more than his name only) ?
11. Thumb prints of nominee.
Signature of the member of thepanchayat.Form D.(Vide Rules 27 and 40.)| Form of Sanad to| dafadarChaukidar| under Section 35 of Bengal Act VI of 1870. |
| son of | |
| caste | village |
| Police-stationoutpost | district |
| at present a resident or village | |
| Police-stationoutpost | district |
| district |
| Police-stationOut-post | district | |
| Date | ||
| The | 200 | DistrictSuperintendent of PoliceChaukidari DeputyMagistrate.Sub-Divisional Officer. |
| Month | Date of payment | Amount paid. | Signature of collecting member | Signature of Officer Presiding over pay parade | Remarks |
| 1 | 2 | 3 | 4 | 5 | 6 |
| Name of chaukidar with Union and number and nameof police-station. | Charge. | Explanation of chaukidar. | His previous punishment and rewards, if anyduring preceding 12 months. | Remarks of reporting authority. | Remarks of supervising authority. | Final order with date. |
| 1 | 2 | 3 | 4 | 5 | 6 | 7 |
| Name of chaukidar and name of Union | Nature of good service | Previous goods service, if any. | Remarks of Sub-Inspector. | Remarks of Inspector. | Final order |
| 1 | 2 | 3 | 4 | 5 | 6 |
| Name of chaukidar and name and number of Unionand Thanas. | Amount of reward sanctioned. | Signature of thethana officer. |
| Receipts. | Amount. | Disbursement. | Amount. | Remarks. | ||||
| Rs. | p. | Rs. | p. | |||||
| Balance of preceding quarter. | Rewards paid tochaukidars. | |||||||
| Amount of fines or panchayats under Section 8 credited duringquarter. | ||||||||
| Amount on fine on chaukidars under Section 38 credited duringquarter. | ||||||||
| Amount of penalties under Section 27 credited during quarter. | ||||||||
| Amount contributed by Government from provincial revenue. | Total...Balance. | |||||||
| Total.... | Grand total | |||||||
| Countersigned. | Countersigned. | |||||||
| Date. | Magistrate | Treasury-Officer. | ||||||
| The | 1 |