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 14] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 14(1) in Jammu and Kashmir Panchayati Raj Act, 1989

(1)Every Halqa Panchayat shall have a fund to be called "Halqa Panchayat Fund" which shall comprise the following :-
(i)taxes, fee levied by panchayat.
(ii)Proceeds from the property and enterprises run by Halqa Panchayat.
(iii)court fees, fines and compensation paid to Halqa Panchayat.
(iv)donations and contributions paid by public for works undertaken by Halqa Panchayat.
(v)proceeds of the sanitiation cess collected by the Government on revenue being loaned within Halqa Panchayat area.
(vi)grants from the Government for general purposes on per capita basis and also for specific functions.
(vii)loans from Government or other agencies approved by the Government or other financial institutions.
(viii)all other incomes of Halqa panchayat and such grants as may be assigned to the Halqa Panchayat by the Government, keeping in view the topography and backwardness of the areas.