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]

Daman and Diu - Section

Section 37 in The Daman And Diu Panchayat Regulation, 2012

37. Properties placed under disposal, management and control of Gram Panchayat.

(1)The Administrator may, if he deems fit, place all or any of the properties, of the nature specified below, and situated within the jurisdiction of the Gram Panchayat under the direction, management and control of the Gram Panchayat, namely:­
(a)open sites, waste, vacant and grazing lands, not being private property and river beds;
(b)public roads and streets;
(c)public channels, water courses, wells, ponds, tanks (except irrigation tanks under the control of the Government), public reservoirs (except water treatment plants under the control of the Government), cisterns, fountains, aqueducts and any adjacent land (not being private property) appertaining to any public tanks or ponds, and lands appertaining thereto;
(d)public sewers, drains, drainage works, tunnels and culverts and things appertaining thereto and other conservancy works;
(e)sewage, rubbish and offensive matter, deposited on streets or collected by the Gram Panchayat from streets, latrines, urinals, sewers, cesspools and other places;
(f)street lights, public lamps, lamp posts and apparatus connected therewith or appertaining thereto;
(g)public library, reading rooms, slaughter houses, fish farms, cremation grounds, primary schools, anganwadi centres; and
(h)road side trees, fuel wood plantation, non conventional energy equipments.
(2)All markets and fairs or such portions thereof as are held upon public land shall be managed and regulated by the Gram Panchayat and Gram Panchayat shall receive to the credit of the Gram Fund referred to in sub-section (1) of section 35 all dues levied or imposed in respect thereof.