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 Jharkhand - Section

Section 70 in Jharkhand Municipal Act, 2011

70. Municipal Functions.

(1)Every municipality shall provide on its own or arrange to provide through any agency the following functions and services-
(A)Core Functions
(i)Urban planning including town planning,
(ii)Regulation of land-use including protection of public land from encroachment and construction of buildings,
(iii)Planning for economic and social development,
(iv)Roads including footpath and road crossing facilities for pedestrians and bridges,
(v)Water supply for domestic, industrial and commercial purposes,
(vi)Public health, sanitation including storm water drains, conservancy and solid and liquid waste management,
(vii)Fire services,
(viii)Urban forestry, protection of the environment, promotion of ecological aspects and maintenance of environmental hygiene,
(ix)Safeguarding the interests of weaker sections of society, including the handicapped and mentally retarded,
(x)Slum improvement and upgradation including providing basic facilities,
(xi)Urban poverty alleviation,
(xii)Provision and maintenance of urban amenities and facilities such as parks, gardens, playgrounds, public markets, bathing and washing ghats, waiting sheds for travelers,
(xiii)Promotion of cultural, educational and aesthetic aspects,
(xiv)Establishment and maintenance of burial and burning grounds, cremations, cremation grounds and electric crematoriums,
(xv)Cattle pounds, prevention of cruelty to animals,
(xvi)Collection and updating of vital statistics including registration of births, deaths and marriages,
(xvii)Provision and maintenance of public amenities including street lighting, parking spaces for vehicles, bus stops and public conveniences like toilet facilities at public places,
(xviii)Regulation of slaughter houses and tanneries and sale of meat, fish and other perishable food stuffs etc.
(B)General Functions
(i)Organising voluntary workers and promote community participation in all development activities,
(ii)Organise campaign for thrift,
(iii)Awareness building against social evils like alcoholism, consumption of narcotics, dowry and abuse of women and children,
(iv)Organize legal awareness campaigns among weaker sections, campaign against economic offences, adherence to civic duties, and promoting communal harmony,
(v)Provision of public transport,
(vi)Organise relief activities during natural calamities and maintain relief centres like hospitals, dispensaries, asylums, rescue homes, maternity houses and child welfare centres, etc.,
(vii)Mobilising local resources in cash or in kind,
(viii)Organise and promote resident welfare associations, neighbourhood groups and committees, and self-help groups with focus on the poor,
(ix)Disclosure and dissemination of information of public interest,
(x)Maintenance of public properties,
(xi)Issue of licences to dangerous and offensive trades and industries,
(xii)Issue of licence to domestic pet animals and destruction of stray dogs,
(xiii)Conservation and preservation of water bodies,
(xiv)Conservation and preservation of places and buildings of historical and cultural importance,
(xv)Promoting energy efficiency and build awareness on climate change,
(xvi)Promote introduction of Information Technology and e- Governance in the working of the Municipality.
(C)Sector-wise functions:
(i)Urban Planning including Town Planning
(a)Planned development of new areas for human settlement, erection and maintenance of boundary marks defining the limits or any alteration in the limits,
(b)Measures for beautification of the municipal area by setting up fountains, providing recreational areas, improving river banks, and landscaping,
(c)Integration of the development plans and schemes of the municipal area with the district or regional development plan,
(d)Preparation and keeping upto date of appropriate maps, data and records of lands within municipality and utility to which such lands are from time to time put;
(ii)Environment and Social Forestry:
(a)Organise campaign for environmental awareness,
(b)Motivating local action for its upgradation, planting of trees, etc.,
(c)Reclamation of waste lands, promotion of social forestry and maintenance of open spaces,
(d)Establishment and maintenance of nurseries, promotion of greenery;
(iii)Small Scale Industries:
(a)Promotion of handicrafts,
(b)Formulate and implement self-employment schemes in industrial sector,
(c)Implementation of the entrepreneur development programmes;
(iv)Housing:
(a)Identify the homeless, provision of house sites and houses, implementation of shelter rejuvenation programmes,
(b)Mobilise fund necessary for housing;
(v)Education and Culture:
(a)Run the pre-primary, primary, higher secondary and technical schools, vocational training centres, and implement literacy programmes,
(b)Promote civic education, adult education, social education and nonformal education,
(c)Promotion of cultural activities including music, physical education, sports and theatres and infrastructure therefor,
(d)Advancement of science and technology in urban life,
(e)Organization, establishment and maintenance of art galleries and botanical or zoological collections,
(f)Maintenance of municipal office, and of all public monuments and places of historical, artistic and other importance,
(g)Presentation of awards to persons of distinction, paying homage on death to persons of repute,
(h)Holding and regulation of fairs, festivals, industrial and health exhibitions;
(vi)Public Works:
(a)Construct and maintain the roads except National Highways, State Highways and major District roads within the municipality, and buildings for institutions including those transferred from Government.
(vii)Public Health and Sanitation:
(a)Run dispensaries, primary & public health centres and hospitals under all systems of medicines, child welfare centres and mother care homes,
(b)Organise remedial and other preventive measures against disease,
(c)Implement family welfare programmes,
(d)Organise mass inoculation campaigns for eradication of infectious diseases,
(e)Reclamation of unhealthy localities, removal of noxious vegetation and abatement of all nuisances,
(f)Maintenance of all public tanks and regulating the reexcavation, repair and up-keep of all tanks, wells and other sources of water-supply and provision for unfiltered watersupply for non-domestic uses,
(g)Public vaccination, prophylactic inoculations, vector control,
(h)Maintenance of ambulance service,
(i)Advancement of civic consciousness of public health and general welfare by organizing discourses, seminars and conferences,
(j)Prevention of food adulteration and control of eating-houses,
(k)Effective implementation of national and state strategies and programmes for prevention and control of diseases;
(viii)Social Welfare:
(a)Run anganwadis, and institutions for the welfare of handicapped, destitutes etc.,
(b)Sanction and distribute pension to destitutes, widows, handicapped, distribute unemployment wages, and implement Group Insurance Scheme to the poor,
(c)Implementation of programmes for liberation and rehabilitation of scavengers and their families,
(d)Campaigns for dissemination of information, vital for public welfare,
(e)Securing or removal of dangerous buildings and places, obstructions and projections in or upon streets, bridges and other public places;
(ix)Eradication of poverty:
(a)Develop skills and implement self-employment and group employment schemes for the poor, especially for women,
(b)Create community assets to get continuing benefit to the poor;
(x)Development of the Scheduled Caste/Scheduled Tribe:
(a)Implementation of beneficiary oriented schemes under Special Component Plan (SCP) and Tribal Sub Plan (TSP) and provide basic facilities in the residential centres and financial assistance for the Scheduled Caste/ Scheduled Tribe,
(b)Run nursery schools, vocational training centres for the Scheduled Caste/Scheduled Tribe;
(xi)Public Distribution system:
(a)Examine complaints against public distribution system and find out and implement remedial measures,
(b)Organise campaigns against offences relating to weights and measures,
(c)General supervision of shops and other public distribution system and to provide guidance;
(xii)Natural Calamity relief:
(a)Maintain relief centres and organise relief activities like provision to hospitals, dispensaries, asylums, rescue homes, maternity houses, and child welfare centres, crematorium, burial ground etc.
(2)The municipality may plan, build, operate, maintain or manage the infrastructure required for the discharge of any of the functions, as aforesaid, either by itself, or through public-private partnership or by any agency under any concession agreement.
(3)The Government may direct a municipality to perform any of the functions as aforesaid, if such function is not taken up, or is postponed, by the municipality.