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 1] [Entire Act]

State of Rajasthan - Section

Section 212 in Rajasthan Municipalities Act, 2009

212. Power in respect of sewers etc. constructed in an un-authorized manner, rebuilt or unstopped.

- The Municipality may by written notice require that any sewer, drain, privy, water-closet, house-gully Gr cess-pool on any land within municipal limits constructed or rebuilt or unstopped
(a)either without the consent or contrary to the orders, directions, general bye-laws or bye-laws of the Municipality, or contrary to the provisions of any enactment in force at the time when it was so constructed, rebuilt or unstopped, and
(b)after such land became a part of a Municipality,
shall be demolished, amended or altered, as it may deem fit, by the person by whom it was so constructed, rebuilt or unstopped and every person so constructing, rebuilding or unstopping any such sewer, drain, privy, water-closet, house-gully or cess-pool whether he does or does not receive such notice, or does or does not comply therewith, shall in addition to any penally to which he may be liable on account of such non-compliance, punished with fine which shall not be less than one thousand rupees but which may extend to two thousand rupees.