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 76] [Entire Act]

State of Maharashtra - Subsection

Section 76(1) in The Maharashtra Zilla Parishads and Panchayat Samitis Act, 1961

(1)The Chairman of a Panchayat Samiti shall-
(a)convene, preside at and conduct meeting of the Panchayat Samiti;
(b)have access to the records of the Panchayat Samiti;
(c)exercise supervision and control over the acts of officers and servants of or under the Zilla Parishads and working in the Block in matters of execution or administration (including the carrying into effect the resolutions and decisions of the Panchayat Samiti) and the accounts and records of the Panchayat Samiti;
(d)in relation to works and development schemes to be undertaken from block grants, exercise such power of sanctioning acquisition of property or sale or transfer thereof as may be specified by the State Government.