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 2] [Entire Act]

State of Telangana - Section

Section 43 in Telangana Panchayat Raj Act, 2018

43. Duties and Responsibilities of Panchayat Secretary.

(1)The Panchayat Secretary shall,-
(i)inform the Sarpanch and members of the scheduled due date on which a meeting of the Gram Panchayat is to be convened;
(ii)with the approval of, or on the direction of the Sarpanch arrange for such meetings. If the Panchayat Secretary fails to discharge the above duties, he shall be liable for disciplinary action under the relevant rules.
(2)He shall attend the meetings of the Gram Sabha and Gram Panchayat or of any Committee thereof and shall be entitled to take part in the discussions thereat but he shall not be entitled to vote or to move any resolution.
(3)He shall be responsible for furnishing a copy of the resolutions to the Extension Officer (PR&RD) within three days from the date of meeting.
(4)The Panchayat Secretary shall be responsible for implementing the resolutions of the Gram Panchayat and of the Committee thereof.
(5)The Panchayat Secretary shall,-
(i)maintain "Roznamcha" by recording daily movement of strangers, non-residents visiting the Gram Panchayat and significant events taken place; and inform the Sarpanch;
(ii)for ensuring proper sanitation in the village,-
(a)make rounds in the Gram Panchayat daily in early hours for monitoring sanitation; during the rounds supervise the work of the sanitation staff and take their daily attendance and make proper allocation of the work; prepare weekly Sanitation plan of the Gram Panchayat so as to ensure cleaning of all streets, public places and institutions, schools, colonies on regular basis; ensure the regular desilting of drains so as to ensure the free flow of drainage water at all times; ensure the collection, transportation and safe disposal of waste in the dumping yard regularly; ensure proper maintenance of Tri-cycles, tractors and other waste lifting vehicles; and ensure the spreading of bleaching and lime as per standards;
(b)take up all measures for control of mosquito growth like spray of anti larval liquids and use of gambusia fish. A log book shall be maintained for spraying activities and register for distribution of gambusia fish.
(c)ensure maintenance of sanitation and cleanliness in all public institutions situated in the Gram Panchayat such as schools, anganwadi centers, animal husbandry centers, community halls etc.,
(d)ensure sweeping of roads and removal of deposits of mud/debris on public places;
(e)take steps for closing of defunct and abandoned (unused) old wells, bore wells and pits;
(iii)take steps for construction of magic soak pits and community soak pits;
(iv)report any problem related to supply of drinking water to the officer concerned and he shall coordinate with the drinking water official for timely supply of water;
(v)take up immediate measures in case of any outbreak of seasonal or communicable diseases and ensure medical assistance to the affected people;
(vi)take up plantation as per local needs in and around the Village and ensure minimum eighty five percent survival of them. He shall maintain register on the plantation and their survival;
(vii)maintain a register of assets movable and immovable and take all measures for protection of the Gram Panchayat lands and assets. He shall also get all the Gram Panchayat lands registered on the name of Gram Panchayat;
(viii)take steps for removal of all encroachments in the Gram Panchayats on public places;
(ix)take action for timely conduct of auctions for the remunerative assets such as daily market, weekly market of Gram Panchayats;
(x)make proper entries in the books of account for every receipt and expenditure;
(xi)exercise administrative control over the staff of the Gram Panchayat subject to general superintendence and control of the Sarpanch and Gram Panchayat and pay their salaries;
(xii)be responsible for safe custody of Gram Panchayat fund and other funds received by the Gram Panchayat;
(xiii)be responsible for the safety and maintenance of the records of the Gram Panchayat and shall computerize all statutory records; and update the same on weekly basis, in the Panchayat Raj website;
(xiv)be primarily responsible for collection of total demand of all taxes and non-taxes. He shall ensure that the demand for all the assessments are served within fifteen days after its approval by the Gram Panchayat and collected in the first quarter. The Gram Panchayat shall approve the demand as prepared by the Panchayat Secretary within fifteen days and also approve any fresh assessments proposed by the Panchayat Secretary with or without modifications. Failure to perform the above responsibilities and duties shall lead to deemed removal of the Panchayat Secretary. Failure to approve the demand shall be sufficient reason for the dissolution of Gram Panchayat.
(xv)maintain registers of births, deaths and marriages;
(xvi)be responsible for reporting of casual vacancy occurred for the post of Sarpanch, Upa-Sarpanch and Ward Members of Gram Panchayat to the District Collector;
(xvii)maintain household wise statistics, employment status, housing status, status of landless labour, vulnerable groups;
(xviii)ensure that ninety percent of street lights and related equipment are working at all times;
(xix)make arrangements for door to door collection of waste, segregation of wet and dry waste, transportation to dumping yard through rickshaw or otherwise;
(xx)ensure regular payment of current consumption charges.
(6)Social forestry and plantation:
(i)The Panchayat Secretary, shall also take necessary measures for plantation of wild fruit bearing trees outside the habitations of the Gram Panchayat in the common lands, barren hills and so on;
(ii)supply minimum of six saplings to every house owner. It is the owner's obligation to plant these saplings and protect them. In the event of failure of a house owner to comply with this requirement, and after inspection by Panchayat Secretary, a penalty of an amount equal to the property tax shall be imposed by the Gram Panchayat on the house owner;
(iii)take up avenue plantation in all internal roads and in the vicinity of the Gram Panchayat and community and block plantation in vacant Government and institutional lands;
(iv)ensure survival of at least eighty five percent of planted saplings in the village by regular watering and maintenance;
(v)be responsible for raising of nursery for the Gram Panchayat and growing of saplings strictly as per local needs and soil condition must be ensured. The size of the nursery shall be such as may be prescribed and preference shall be given to fruit bearing and useful plants such as drumstick, gooseberry, mango, tamarind, neem, lime, guava, etc.,
(7)The Panchayat Secretary shall arrange for collection and updation of village statistics on monthly basis (live stock, assets etc.,)
(8)For effective functioning of the Gram Panchayat, the Panchayat Secretary shall reside in the village.
(9)The Panchayat Secretary shall discharge all the duties and perform all the functions specifically conferred or imposed on him by or under this Act and subject to all restrictions and conditions imposed by or under this Act, be responsible for the due fulfillment of the purpose thereof.
(10)The performance report in respect of duties assigned to the Panchayat Secretary shall be published in public domain every month, and if any short comings are found, the Panchayat Secretary shall be liable for disciplinary action.
(11)The Panchayat Secretary shall be responsible for carrying out the instructions given by the Government from time to time.
(12)Permission or any other order of the Gram Panchayat shall be issued next day itself by the Panchayat Secretary.