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 43] [Entire Act]

State of Kerala - Section

Section 4 in Kerala Panchayat Raj Act, 1994

4. Power of the Government in constitute and specify the name and headquarter of Panchayat.

(1)The Government shall, by notification in the Gazette, constitute with effect from such date as may be specified in the notification: -
(a)a village panchayat for each village or for group of villages.
(b)a block panchayat at intermediate level; and
(c)a district panchayat for each district panchayat area and specify the names and headquarters of such panchayats.
(2)The Government may, at the request of the panchayat concerned, or after consultation with the panchayat and after previous publication of the proposal by notification, -
(a)increase the area of any village panchayat by including within such panchayat area any village or group of villages;
(b)diminish the area of any village panchayat by excluding from such panchayat area any village or group of villages;
(c)alter the headquarters of a panchayat at any level; or
(d)alter the name of a panchayat at any level;
Provided that any alteration extending or reducing the area of a [Village Panchayat or Block Panchayat] [Substituted 'village panchayat' by Act No. 34 of 2014, dated 23.12.2014.] under clause (a) or clause (b) shall not be brought into force before the expiry of the term of the existing committee of that panchayat.
(3)The Government may after consultation with the panchayat, pass such orders as they deem fit as in the disposal of any part of the property vested in a village panchayat [or Block Panchayat] [Inserted by Act No. 34 of 2014, dated 23.12.2014.] which has ceased to exercise jurisdiction over any village or group of villages and the discharge of the liabilities of the village panchayat relating to such property or arising from such village including all matters concerned there with or incidental thereto.