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 12] [Entire Act]

State of Kerala - Section

Section 161 in Kerala Panchayat Raj Act, 1994

161. Meetings of Panchayats.

(1)The meetings of a Panchayat at any level shall be held at such intervals, as may be prescribed:Provided that the interval between two meetings shall not exceed one month.
(1a)[ If a notice in writing is given to the President by not less than one third of the members or members notified by Governments under sub-section (1) of section 6, specifying the purpose for which the meeting is to be convened, he shall convene, a special meeting of the panchayat for considering that matter] [Inserted by Act 13 of 1999.]
(2)Every meeting of a Panchayat shall be presided over by its President or, in his absence, but its Vice-President or, in the absence of both, by a member chosen by the members present at the meeting to preside over the occasion.
(3)The person presiding shall preserve order at the meeting and decide all points of order arising at or in connection with meetings. There shall be no discussion on any point of order and the decision of the person presiding on any point of order shall be final.
(4)Save as provided in this Act, the time and place of a meeting of a Panchayat, the quorum of such meeting, the procedure of calling such meeting and the procedure at such meeting shall be such as may be prescribed.
(5)The rules referred to in sub-section (4) may provide for preventing any member or President or any member or Chairman of a committee from voting on, or taking part in the discussion, of any matter in which apart from its general application to the public he has any direct or indirect pecuniary interest, whether by himself or through some otherperson, or from being present or presiding at any meeting of the Panchayat or of the committee during the discussion of any such matter.
(6)All questions before a meeting of a Panchayat shall be decided by a majority of votes of the members present and unless otherwise provided in this Act, the person presiding the meeting shall have a casting vote in all cases of equality of votes.
(7)No resolution of a Panchayat shall be modified, varied or cancelled by that Panchayat within a period of three months from the date of passing thereof, except by a resolution supported by two-thirds of the whole numbers of member of such Panchayat.
(8)[ Any member, who was present at a meting of the panchayat shall have the right to give the secretary a note of dissent regarding a resolution passed by the Panchayat if has voted against such resolution, within forty-eight hours of the conclusion of the meeting.
(9)The secretary shall forward copy of the minutes of every meeting of the Panchayat and the copy of the note of dissent if any, received under sub-section (8) to the Government or to the officer authorised by Government in this behalf, within ten days after the date of the meeting.] [Substituted by Act 13 of 1999.]