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 273 in Rajasthan Municipalities Act, 2009

273. Powers which may be exercised for preventing dangerous diseases.

(1)Every Municipality may, subject to such limitations, restrictions and conditions as may be prescribed in this behalf, exercise all or any of the powers specified in sub-Section (2) for prevention of dangerous diseases.
(2)The powers which may be exercised under the preceding sub-Section are
(a)power by order which may be either of special or general application to direct that every medical practitioner who knows or may have reason to believe that any person whom he has visited in his professional capacity in any dwelling not being a hospital or that every manager of any factory or educational institution or every head of household who knows or has reason to believe that any person who resides in any dwelling under the management or control of any such manager or head of a household is suffering from dangerous disease shall give information of the same with the least practicable delay to such person as may be designated by the Municipality in that behalf;
(b)power to direct or authorize the inspection, without notice or with such notice as to the person directed or authorized to inspect, appears reasonable, of any place in which any dangerous disease is reported or suspected to exist and the taking of measures to prevent the spread of the disease beyond such place;
(c)power to prohibit the removal of water for the purpose of drinking from any well, tank or other place which may appear to the Municipality, on the advice of the authorities of the medical and health department, health officer, likely to cause the spread of any dangerous disease;
(d)power to direct or cause the removal, on a certificate signed by the Health Officer of the Municipality or any duly qualified Medical Practitioner authorized by the Municipality in this behalf, of any person who is without proper lodging or accommodation, or who is lodged in a room or set of apartments occupied by more than one family, or in a place where his presence may be a danger to the neighbourhood, and who is suffering from an infectious disease, to any hospital or place at which persons suffering from the said disease are received for medical treatment and to prohibit the person so removed from leaving such hospital or place without permission of the Municipality;
(e)power to require by written notice, the owner or occupier of any building or part of a building or a person owning or in-charge of any article therein to cleanse and disinfect such building or part thereof or article either at his own expense or in case of poverty or for any other cause which the Municipality in the circumstance of the case considers reasonable, of the expense of the Municipality;
(f)power to prohibit the letting of or the providing of accommodation in any hotel, dharamshala or musafirkhana in which a person has been, or in which there is reason to believe that a person has seen, suffering from a dangerous disease unless and until the person desiring to so let or provide accommodation shall have the building or part thereof and any article therein likely to retain infection disinfected to the satisfaction of the Municipality or any such officer as the Municipality appoints in this behalf;
(g)power with the previous permission in each case of a Magistrate to destroy any unsanitary huts or sheds in which there is reason to believe that persons have been suffering from any dangerous disease;
(h)power to provide the means, and to prescribe places, for disinfecting or washing clothes, or other articles which have been exposed to infection from any dangerous disease or to direct the destruction thereof;
(i)power
(i)to provide and maintain suitable conveyances for the free carriage of persons suffering from dangerous diseases;
(ii)where such provision has been made, to prohibit the conveyance of such persons in all or any public conveyance; and
(iii)to direct that conveyances that may at any time be used for conveying such persons shall be immediately disinfected;
(j)power to prohibit
(i)any person suffering from a dangerous disease from wilfully exposing himself, without proper precautions against the spread of the said disease in any street or in any school or factory or in any hotel, dharamshala, musafirkhana or other place of public resort; and
(ii)any person in-charge of the person so suffering from so exposing the sufferer; and
(k)power to prohibit any person from removing to another place, or transferring to another person except for the purpose of disinfection, any article which the person prohibited knows or has reason to believe has been exposed to infection of any kind whatsoever from a dangerous disease.
(3)The Municipality may give compensation to any person who sustains substantial loss by the destruction of any property under this Section, but except as allowed by the Municipality, no claim for compensations shall lie for any loss or damage caused by any exercise of the powers specified therein.
(4)Any person who in a Municipality disobeys any order which is for the time being in force and which has been passed by the Municipality in exercise of any powers conferred on it by this Section, or obstructs any officer of the Municipality or other person acting under the authority of the Municipality in carrying out executively any such order, shall be punished with fine which shall not be less than two thousand rupees but which may extend to five thousand rupees.
(5)The State Government may at any time
(a)withdraw any power conferred on a Municipality by or under this Section, or
(b)cancel or modify any limitation, restriction or condition prescribed in respect of any such power, or
(c)cancel any order passed by a Municipality in exercise of any such power.