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 13] [Entire Act]

State of Maharashtra - Subsection

Section 13(2) in Shree Siddhi Vinayak Ganapati Temple Trust (Prabhadevi) Act, 1980

(2)In particular, but without prejudice to the generality of the foregoing sub­section, the Executive Officer shall be responsible for the custody of all properties and records of the Trust and shall make proper arrangements for collection and deposit of offerings made in the Temple and shall have powers, subject to the control of the Committee,-
(a)to take disciplinary action against any other officer or servant of the Committee;
(b)to call for tenders for works or supplies and accept such tenders when the amount or value thereof does not exceed two thousand rupees;
(c)to dispose of perishable offerings by auction or otherwise and credit the sale proceeds to the Temple Fund;
(d)to undertake urgent repairs or measures required for safety or convenience of the devotees;
(e)to do all other acts and things, which he is empowered to do by the Committee or under the regulations made by the Committee with the approval of the State Government.