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 4] [Entire Act]

State of Karnataka - Section

Section 149 in Karnataka Panchayat Raj Act, 1993

149. Functions of the standing committees.

(1)The General Standing Committee shall perform functions relating to the establishment matters, communications, buildings, rural housing, village extensions, relief against natural calamities, water supply and all miscellaneous residuary matters.
(2)The Finance, Audit and Planning Committee shall perform the functions relating to the finance of the Taluk Panchayat, framing of budgets, scrutinising proposals for increase of revenue, examinations of receipts and expenditure statement, consideration of all proposals affecting the finances of the Taluk Panchayat and general supervision of the revenue and expenditure of the Taluk Panchayat and co-operation, small savings scheme and any other function relating to the development plan of the Taluk.
(3)The Social Justice Committee shall perform functions relating to,-
(a)promotion of education, economic, social, cultural and other interests of the Scheduled Castes and Scheduled Tribes and Backward Classes;
(b)protecting them from social injustice and all other forms of exploitation;
(c)amelioration of the Scheduled Castes and Scheduled Tribes and Backward Classes;
(d)securing social justice to the Scheduled Castes and Scheduled Tribes, women and other weaker sections of the society.
(4)The standing committee shall perform the functions referred to above to the extent the powers are delegated to them by the Taluk Panchayat.