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 16] [Entire Act]

Union of India - Section

Section 16 in The Mahatma Gandhi National Rural Employment Guarantee Act, 2005

16. Responsibilities of the Gram Panchayats.—

(1)The Gram Panchayat shall be responsible for identification of the projects in the Gram Panchayat area to be taken up under a Scheme as per the recommendations of the Gram Sabha and the Ward Sabhas and for executing and supervising such works.
(2)A Gram Panchayat may take up any project under a Scheme within the area of the Gram Panchayat as may be sanctioned by the Programme Officer.
(3)Every Gram Panchayat shall, after considering the recommendations of the Gram Sabha and the Ward Sabhas, prepare a development plan and maintain a shelf of possible works to be taken up under the Scheme as and when demand for work arises.
(4)The Gram Panchayat shall forward its proposals for the development projects including the order of priority between different works to the Programme Officer for scrutiny and preliminary approval prior to the commencement of the year in which it is proposed to be executed.
(5)The Programme Officer shall allot at least fifty per cent. of the works in terms of its cost under a Scheme to be implemented through the Gram Panchayats.
(6)The Programme Officer shall supply each Gram Panchayat with—
(a)the muster rolls for the works sanctioned to be executed by it; and
(b)a list of employment opportunities available elsewhere to the residents of the Gram Panchayat.
(7)The Gram Panchayat shall allocate employment opportunities among the applicants and ask them to report for work.
(8)The works taken up by a Gram Panchayat under a Scheme shall meet the required technical standards and measurements.