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 Himachal Pradesh - Section

Section 14 in Himachal Pradesh Infrastructure Develoment Act, 2001

14. Functions of Board.

- The Board shall,-
(a)enable the private sector participation in infrastructure projects specified in Schedule-I on any of the concession agreement or arrangement specified in Schedule-II;
(b)identify suitable projects for private sector participation;
(c)undertake the development of projects for private sector participation on its own or in association with agencies engaging in the business of project development or in pursuance of any agreement entered into for this purpose by the Government with any person ;
(d)consider proposals to give exclusive rights to any person to develop projects ;
(e)formulate the terms of any agreement or arrangement for project development and any concession agreement or arrangements required for the implementation of projects developed under clauses (c) and (d);
(f)invite private sector participation in respect of projects developed as per clauses (c) and (d), as per the procedure laid down in this Act and make appropriate recommendations to the Government in the matter ;
(g)administer and manage a fund for the purpose of undertaking or assisting in project development for meeting any financial commitments envisaged under any concession agreement or arrangement and for the performance of its other functions including its own administrative expenditure and to secure contributions to this fund in the form of share capital or grants or loans from Government and other sources including bilateral and multilateral donor agencies, financial institutions and commercial banks;
(h)advise the Government or a Government Agency on all matters of policy relating to private sector participation in infrastructure projects and their mode of implementation including issues relating to privatisation or disinvestment of the existing infrastructure assets of the public sector ;
(i)co-ordinate the implementation of and monitor the progress of infrastructure projects undertaken in the State of Himachal Pradesh under this Act;
(j)act as a special purpose vehicle to raise resources to finance development expenditure under the State Plan on behalf of the State Government and also to discharge obligations on this account on behalf of the State Government from revenue and other receipts accruing to the State Government from such development expenditure; and
(k)perform such other functions as may be entrusted to it by the State Government, by notification.
Chapter-IV Procedure For Performance of Functions of the Board