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 Rajasthan - Section

Section 13 in Ajmer Development Authority Act, 2013

13. Establishment of Ajmer Traffic Control Board.

(1)As soon as may be after the Authority is established under subsection (1) of section 3, the State Government shall, by order, constitute a Functional Board to be called as the "Ajmer Traffic Control Board" under the Authority.
(2)The Ajmer Traffic Control Board shall consist of the following members, namely :-
(i)Ajmer Development Commissioner; who shall be the Chairman;
(ii)Secretary, Ajmer Development Authority;
(iii)Regional Transport Officer, Ajmer, Rajasthan;
(iv)General Manager(Operation), Rajasthan State Road Transport Corporation, Zone Ajmer;
(v)Additional Chief Engineer, Public Works Department, Ajmer;
(vi)Additional Chief Engineer, Public Health Engineering Department, Ajmer;
(vii)Representative of the Ajmer Vidyut Vitran Nigam Limited., not below the rank of an Additional Chief Engineer;
(viii)Director, Engineering of the Authority;
(ix)Director, Town Planning of the Authority;
(x)Director, Finance of the Authority;
(xi)District Collector, Ajmer;
(xii)Superintendent of Police, Ajmer;
(xiii)Mayor/Administrator, Municipal Corporation; Ajmer;
(xiv)Chairman/Administrator, Municipal Council, Kishangarh, Ajmer;
(xv)Chairman Municipal Board Pushkar, Ajmer; and
(xvi)two persons to be nominated by the Chairman of the Authority.
(3)The Ajmer Traffic Control Board shall exercise the following powers and perform the following duties, namely :-
(i)to prepare a Master Plan for traffic control in Ajmer, Kishangarh and Pushkar Cities and to take steps in a phased manner for its implementation ;
(ii)to take steps to modernise the traffic control system ;
(iii)to lay down the policy for issuing traffic licences of light and heavy vehicles ;
(iv)to determine policy for one way traffic, to impose restrictions for certain hours on certain kind of traffic on certain roads, to bar certain vehicles on certain roads, to determine parking places, stands, stops and cycle ways and other matters connected therewith ;
(v)to lay down guidelines for raising sign-signals, barriers and speed breakers ;
(vi)to grant permission to any person, Government Department (Central or State), any local authority or any other body to cut the roads for various purposes and to impose conditions thereof;
(vii)to demolish traffic hazards, obstacles and to determine compensation in such cases in accordance with regulations ;
(viii)to solicit help of the citizens and associations of repute to advise and raise funds for traffic control and traffic education in accordance with the rules ;
(ix)to organise traffic education ; and
(x)to perform all other activities pertaining to the improvement and control of traffic and such other functions as may be directed by the Authority.