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 Odisha - Section

Section 385 in The Orissa Municipal Corporation Act, 2003

385. Prohibit vehicular traffic on any public street.

(1)It shall be lawful for the Commissioner with the sanction of the Corporation to -
(a)prohibit vehicular traffic in any particular public street vesting in the Corporation so as to prevent danger, obstruction or in convenience to the public by fixing up posts at both ends of such street or portion of such street; and
(b)prohibit in respect of all public streets, or particular public streets, the transit of any vehicle of such form, construction or laden weight of which is such heavy or unwidely as may likely to cause injury to the road ways or any construction thereon, or risk or obstruction to other vehicles or to pedestrians along or over such street or streets except under such conditions as to time, mode of traction or locomotion, use of appliances and for protection of the road way, number of lights and assistants and other general precautions and the payment of special charges, as may be specified by the Commissioner generally or specially in each case.
(2)Notices of such prohibitions as are imposed under Sub-section (1) shall be fixed up in conspicious places at or near both ends of the public streets or portions thereof to which they relate, unless such prohibitions apply generally to all public streets.