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 133] [Entire Act]

State of Uttarakhand - Subsection

Section 133(3) in Uttarakhand Panchayati Raj Act, 2016

(3)Zila Panchayat Raj Adhikari. - (a) shall be the Prescribed authority of Gram Panchayat located in the district. Inspect, or cause to be inspected, any movable property used or occupied by a Gram Panchayat or any committee or joint committee thereof, or any work in progress under the direction of any of them.
(b)by written order call for and inspect a book or documents in, the possession or under the control of a Gram Panchayat or any committee or joint committee thereof.
(c)by written order require a Gram Panchayat, or any committee or joint committee thereof to furnish such statements, accounts, reports (including monthly reports of progress) or copies of documents, relating to its proceedings or duties as he thinks fit to call for ; and
(d)record in writing, for the consideration of Gram Panchayat, of any committee or joint committee thereof any observations he thinks proper in regard to its proceedings or duties.