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 Odisha - Section

Section 96 in Grama Panchayats Rules, 1968

96.

(a)A register of properties transferred to the Grama Panchayat shall be maintained by each block, sub-division and district showing the annual income of the properties so transferred in Form No. 21.
(b)[The Sarpanch shall place the list of properties before the Grama Panchayat in a meeting held in the month of September or October each year for its consideration and suggestion for better management of properties and send a copy of the minutes of the meeting relating to the management of each such property to the Block Development Officer and Sub-Collector. [Substituted by S.R.O.No. 648/99 vide Orissa Gazette Extraordinary No. 1183, Dated, 16.8.1999.]
(c)The Sub-Collector shall [within thirty days] review the proposals received from the Grama Panchayat and send a report to the Collector together with the action taken by him under Rule 87. A copy of such report shall also be communicated to the Director of Grama Panchayat.]