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 28 in The Gujarat Infrastructure Development Act, 1999

28. Functions of Board.

- The functions of the Board shall be as follows, namely:-
(a)to promote participation of a person in financing, construction, maintenance and operation of any project irrespective of its cost;
(b)to advise the State Government, a Government agency or a specified Government agency on matters of policy in respect of participation referred to in clause (a);
(c)to lay down priorities of projects to be undertaken by the State Government, a Government agency or a specified Government agency;
(d)to consider the proposal for undertaking a project and the proposed concession agreement submitted to it and to recommend with or without modifications or not recommend or return the proposal and proposed concession agreement for reconsideration of the State Government, the Government agency or, as the case may be, the specified Government agency;
(e)to elicit information relating to National and International Financial Institutions and to ensure co-operation of such Institutions;
(f)to co-ordinate and monitor the projects undertaken in the State;
(g)to assist in developing concepts of projects by undertaking pre-feasibility and feasibility studies of the project;
(h)to undertake such project as may be entrusted to it by the State Government;
(i)to perform such other functions as may be entrusted to it by the State Government.