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] [Section 10] [Entire Act]

State of Rajasthan - Subsection

Section 10(2) in Rajasthan State Commission for Women Regulations, 2007

(2)Without prejudice to the generality of the foregoing powers, Member Secretary shall:-
(a)prepare agenda and issue notice for the meetings of the Commission;
(b)record minutes of all meetings of the Commission;
(c)supervise the smooth functioning of the Commission including its secretariat officers and employees;
(d)supervise the receipt of grants from the Government under section 18 of the Act and their disposal as also donations, contributions etc. to the Commission;
(e)supervise the maintenance of proper accounts and records, arrangement for audit of accounts, and forwarding of such audited reports to the Government.
(f)authenticate and communicate orders or decisions of the Commission to appropriate authorities;
(g)prepare draft Annual Report & periodical reports and place them before the Commission;
(h)examine all cases where it has been felt necessary to invoke powers under section 10 of the Act;
(i)authenticate all summons etc. to be issues to any party.