Legal Document View

Unlock Advanced Research with PRISMAI

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

State of Gujarat - Section

Section 160 in The Gujarat Panchayats Act, 1993

160. District Family Welfare Fund.

(1)Notwithstanding anything contained in sections 158 and 159, in each district, there shall be established by the district panchayat a fund to be called the District Welfare Fund which shall consist of-
(a)all the sums received by way of gifts or contribution from the State Government or the Central Government or any person for the purpose of family welfare programme.
(b)the proceeds of entertainment programme arranged by the panchayat;
(c)the same proceeds of family welfare seals.
(2)The Fund shall be applied by the panchayat for the purpose of family welfare programme in the District.
(3)Any sum in the fun which may not be required for the current expenditure, may be invested in such manner at may be prescribed.
(D)Officers and Servants