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 Goa - Section

Section 47 in The Goa Panchayat Raj Act, 1994

47. [ Executive powers and functions of the Secretary. [Substituted by the Amnedment Act 1 of 1997.]

- Not withstanding anything contained in this Act and the rules framed thereunder, the Secretary shall also exercise the powers on the following matters, namely:-
(i)to issue the licences for construction, repairs, modification, alteration, so also occupancy certificate in pursuance of the resolution of the Panchayat;
(ii)to initiate action for stopping and or demolishing an unauthorized structure/building constructed without the permission of the Panchayat after resolution is passed to that effect;
(iii)to execute the resolution passed by the Panchayat body.]