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 Madhya Pradesh - Section

Section 136 in The M.P. Municipal Accounts Rules, 1971

136. Responsibility for technical details.

- In all cases the Municipal Engineer and where there is no such engineer the officer in principal charge of the Municipal Public Works establishment shall be responsible for technical details of all estimates signed by him. Should local inspection of the site be necessary as is generally the case in regard to estimates of bridges and causeways, etc. such inspection must be undertaken before the final detailed is framed. It will not generally be possible for the Superintending Engineer or the Chief Engineer to inspect proposals on the spot and ordinarily notes by these officers shall be confined to matters which can be dealt with without such inspection and which indicate points which should be attended to on the site by the Municipal Engineer or where there is no Municipal Engineer, the officer in principal charge of Municipal Public Works establishment.