Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 98] [Entire Act]

State of Maharashtra - Subsection

Section 98(1) in The Maharashtra Zilla Parishads and Panchayat Samitis Act, 1961

(1)Subject to the provisions of this Act, and any rules made thereunder, a Block Development Officer may-
(a)subject to the general order of the Chief Executive Officer, grant leave of absence to officers or servants of Class III service or of Class IV service of the Zilla Parishad working under the Panachayat Samiti; and
(b)call for any information, return, Statement, account, report or explanation from any such officer or servant.