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 315 in Rajasthan Municipalities Act, 2009

315. Agency for execution of public works.

(1)Such public works, which,in the opinion of the State Government require a degree of professional skill which may not be at the disposal of the Municipality shall be carried out by the State Government or by such agency as the State Government may direct.
(2)All other works of the Municipality shall be executed by such agency and subject to such supervision as the Municipality thinks fit subject to rules made in this behalf.
(3)When any work is executed for a Municipality by the State Government or by any other agency under the orders of the State Government the expense incurred on the work together with the charges for supervision and for tools and plant at such rates as may be fixed by the State Government from time to time, unless waived by the State Government, shall be payable to the State Government or such other agency.
(4)If the amount due to the State Government or other agency under sub-Section (3) is not paid within a reasonable time, the State Government may make an order directing the person having the custody of the municipal fund to pay it in priority to any other charge against such fund and such person shall, so far as the funds to the credit of the Municipality admit, be bound to comply with such order.