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 Punjab - Section

Section 4 in The Punjab Industrial Facilitation Act, 2005

4. Powers and functions of District Committee.

- Subject to the provisions of this Act, the District Committee shall exercise the powers and perform the functions as mentioned below:-
(a)to receive applications for clearances for setting up industrial undertakings up to the investment limit as specified under Section 19;
(b)to review and monitor the processing of applications received by the competent authority for clearances and forward the orders of the competent authority to the applicant;
(c)to inform the applicant of the date on which the application was forwarded by the District Committee to the competent authority and the date on which such application was received by the competent authority, and the date on which clearances on such application shall be deemed to have been granted in the case of deemed approval; and
(d)to forward cases to the Empowered Committee.