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 27] [Entire Act]

NCT Delhi - Section

Section 481 in The Delhi Municipal Corporation Act, 1957

481. Power to make bye-laws.

(1)Subject to the provisions of this Act [a Corporation] [Substituted by Delhi act 12 of 2011, section 2(a) for "the Corporation" (w.e.f. 13-1-2012)] may, in addition to any bye-laws which it is empowered to make by any other provision of this Act, make bye-laws to provide for all or any of the following matters, namely:A. Bye-laws relating to taxation
(1)the maintenance of tax books and registers by the Commissioner and the particulars which such books and registers should contain;
(2)the inspection of and the obtaining of copies and extracts from such books and registers and fees, if any, to be charged for the same;
(3)the publication of rates of taxes as determined by [a Corporation] [Substituted by Delhi act 12 of 2011, section 2(a) for "the Corporation" (w.e.f. 13-1-2012)] from time to time;
(4)the requisition by the Commissioner of information and returns from persons liable to pay taxes;
(5)the notice to be given to the Commissioner by any person who becomes the owner or possessor of a vehicle or animal in respect of which any tax is payable under this Act;
(6)the wearing of badge by the driver of any such vehicle and the display of number plate on such vehicle;
(7)the submission of returns by persons liable to pay any tax under this Act;
(8)the collection by the registrar or sub-registrar of [the area of the corporation] [ Substituted by Delhi Act 12 of 2011, section 2(c), for Delhi (w.e.f. 13-1-2012).] appointed under the Indian Registration Act, 1908 (16 of 1908), of the additional stamp duty payable to [a Corporation] [Substituted by Delhi act 12 of 2011, section 2(a) for "the Corporation" (w.e.f. 13-1-2012)] under this Act, the periodical payment of such duty to [a Corporation] [Substituted by Delhi act 12 of 2011, section 2(a) for "the Corporation" (w.e.f. 13-1-2012)] and the maintenance by such registrar or sub-registrar of separate accounts in relation thereto;
(9)any other matter relating to the levy, assessment, collection, refund or remission of taxes under this Act.[***] [Substituted by Delhi Act 12 of 2011, section 2(c), for "Delhi" (w.e.f. 13-1-2012).][***] ["Paragraph B. Bye-laws relating to water supply, drainage and sewage disposal" and the entries occuring thereunder omitted by Act 67 of 1993, section 120 (w.e.f. 1-10-1993). ][***] ["Paragraph C. Bye-laws relating to electric supply" and the entries occuring thereunder omitted by Act 67 of 1993, section 120 (w.e.f. 1-10-1993).]E. Bye-laws relating to streets
(1)the closure of streets when any work is in progress and alternative passage during the progress of such work;
(2)the erections of a temporary nature during festivals;
(3)the setting up of hoards on buildings adjacent to streets during their construction or repair;
(4)the precautions to be taken when permission is granted to any private individual for opening or breaking up any public street and the fees to be paid for the restoration of a street in its original condition;
(5)the permission, regulation or prohibition of use or occupation of any street or place by itinerant vendors or hawkers or by any person for the sale of articles or the exercise of any calling or the setting up of any booth or stall and the fees chargeable for such occupation;
(6)any other matter in connection with the construction, repair, maintenance, naming, numbering and lighting of streets for which provision is necessary or should be made.[***] ["Paragraph F. Bye-laws relating to buildings" and the entries occuring thereunder omitted by Act 67 of 1993, section 120 (w.e.f. 1-10-1993).]G. Bye-laws relating to sanitation and public health
(1)the position of latrines and urinals;
(2)the provision of air spaces between latrines and buildings or places used for various purposes;
(3)the white-washing of buildings;
(4)the provision of living accommodation for sweepers in buildings newly erected requiring ten or more latrines;
(5)the regulation or prohibition of the stabling or herding of animals or any class of animals so as to prevent danger to public health;
(6)the seizure of ownerless animals straying within the-limits of [the area of the corporation] [Substituted by Delhi Act 12 of 2011, section 2(c), for Delhi (w.e.f. 13-1-2012).] and the regulation and control of pounds;
(7)the fixing and regulation of the use of public bathing and washing places;
(8)the prevention of the spread of dangerous diseases;
(9)the segregation in or the removal or exclusion from any part of [the area of the corporation] [Substituted by Delhi Act 12 of 2011, section 2(c), for Delhi (w.e.f. 13-1-2012).] or the destruction of animals suffering or reasonably suspected to be suffering from any infectious or contagious disease;
(10)the supervision, regulation, conservation and protection from injury, contamination or trespass, of sources and means of public water supply and of appliances for the distribution of water;
(11)the enforcement of compulsory vaccination and inoculation;
(12)the proper disposal of corpses, the regulation and management of burning and burial places and other places for the disposal of corpses and the fees chargeable for the use of such places where the same are provided or maintained at the expense of the Municipal Fund.H. Bye-laws relating to vital statistics.
(1)the prescribing of qualifications of persons to be appointed as registrars under Chapter XVIII;
(2)the registration of births, deaths and marriages and the taking of a census.I. Bye-laws relating to public safety and suppression of nuisancesThe regulation or prohibition for the purpose of sanitation or the prevention of disease or the promotion of public safety or convenience, of any act which occasions or is likely to occasion a nuisance and for the regulation or prohibition of which no provision is made elsewhere by this Act.J. Bye-laws relating to markets, slaughter houses, trades and occupations
(1)the days on, and the hours during which any market or slaughter house . may be kept open for use;
(2)the regulation of the design, ventilation and drainage of markets and slaughter houses and the materials to be used in the construction thereof;
(3)the keeping of markets and slaughter houses and the lands and buildings appertaining thereto in a clean and sanitary condition, the removal of filth, rubbish and other polluted and obnoxious matter therefrom and the supply therein of pure water and of a sufficient number of latrines and urinals for the use of persons using or frequenting the same;
(4)the manner in which animals shall be admitted in a slaughter house;
(5)the manner in which animals may be slaughtered;
(6)the provision of passages of sufficient width between the stalls in market buildings and market places for the convenient use of the public and the prevention of encroachment of such passages;
(7)the setting apart of separate areas for different classes of articles in market buildings and market places;
(8)the disposal or destruction of animals offered for slaughter which are, from disease or any other cause, unfit for human consumption;
(9)the destruction of carcasses which from any disease or any other cause are found after slaughter to be unfit for human consumption;
(10)the regulation of the entry of animals into slaughter house and the bringing out of the carcasses of such animals after slaughter and the fee to be paid for use of slaughter houses;
(11)the proper custody and care of animals for the keeping of which licences are granted under section 417;
(12)the regulation of the import of animals and flesh within [the area of the corporation] [Substituted by Delhi Act 12 of 2011, section 2(c), for Delhi (w.e.f. 13-1-2012).];
(13)the rendering necessary of licences for the use of premises within [the area of the corporation] [Substituted by Delhi Act 12 of 2011, section 2(c), for Delhi (w.e.f. 13-1-2012).] as stables or cow-houses or as an accommodation for sheep, goat or buffalo, and the fees payable for such licences and the conditions subject to which such licences may be granted, refused, suspended or revoked;
(14)the regulation of sarais, hotels, dak bungalows, lodging houses, boarding houses, buildings, let-in-tenements, residential clubs, restaurants, eating houses, cafes, refreshment rooms and places of public recreation, entertainment or resort;
(15)the control and supervision of places where dangerous or offensive trades are carried on so as to secure cleanliness therein or to minimise injurious, offensive or dangerous effects arising or likely to arise therefrom;
(16)the regulation of the posting of bills and advertisements and of the position, size, shade or style of the name boards, sign boards and sign-posts;
(17)the fixation of a method for the sale of articles whether by measure, weight, piece or any other method;
(18)the procedure regarding the grant of permit to establish a factory, workshop or trade premises;
(19)the regulation of smoke in factories, workshops and trade premises;
(20)the regulation of sanitary conditions in factories, workshops, and trade premises;
(21)the regulation of the use in any factory, workshop or trade premises of whistle, trumpet, siren, or horn worked by steam, compressed air, electricity or other mechanical means;
(22)the prevention of nuisance in any market building, market place, slaughter house or any factory, workshop or trade premises.K. Bye-laws relating to improvement
(1)the form and content of an improvement scheme or a rehousing scheme;
(2)the procedure to be followed in connection with the framing, submission, approval and sanction of such schemes;
(3)the local inquiries and other hearings that may be held before a scheme is framed, approved or sanctioned;
(4)the alteration of an improvement scheme or a rehousing scheme after approval and sanction;L. Bye-laws relating to miscellaneous matters[***] [Entry (1) omitted by Act 67 of 1993, section 120 (w.e.f. 1-10-1993).]
(2)the circumstances and the manner in which owners of land or building in [the area of the corporation] [Substituted by Delhi Act 12 of 2011, section 2(c), for "Delhi" (w.e.f. 13-1-2012).] temporarily absent therefrom or not resident therein may be required to appoint as their agents for all or any of the purposes of this Act or of any bye-law made thereunder, persons residing within or near [the area of the corporation] [Substituted by Delhi Act 12 of 2011, section 2(c), for "Delhi" (w.e.f. 13-1-2012).];
(3)the maintenance of schools and the furtherance of education generally;
(4)the regulation and control of municipal hospitals and dispensaries;
(5)the rendering necessary of licences:
(a)for the proprietors or drivers of hackney-carriages; cycle-rickshaws, thelas and rehries kept or plying for hire or used for hawking articles;
(b)for persons working as job-porters for the conveyance of goods;
(6)the classification of cinema theatres for the purposes of the Fourth Schedule;
(7)any other matter which is to be or may be prescribed by bye-laws made under this Act or in respect of which this Act makes no provision or makes insufficient provision and provision is, in the opinion of [a Corporation] [Substituted by Delhi Act 12 of 2011, section 2(a), "for the Corporation" (w.e.f. 13-1-2012)] , necessary for the efficient municipal government of [the area of the corporation] [Substituted by Delhi Act 12 of 2011, section 2(c), for Delhi (w.e.f. 13-1-2012).].
(2)Any bye-law which may be made under sub-section (1) may be made by the [Government] [Substituted by Delhi Act 12 of 2011, section 2(b), "Central Government" (w.e.f. 13-1-2012)] within one year of the establishment of [a Corporation] [Substituted by Delhi Act 12 of 2011, section 2(a), "for the Corporation" (w.e.f. 13-1-2012)] ; and any bye-law so made may be altered or rescinded by [a Corporation] [Substituted by Delhi Act 12 of 2011, section 2(a), "for the Corporation" (w.e.f. 13-1-2012)] in the exercise of its powers under sub-section (1)