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 83 in Rajasthan State Highways Act, 2014

83. Seizure or compounding by officer of the concessionaire.

(1)If an officer of the concessionaire authorised by the State Government or by the Authority in this behalf exercises any powers to seize or impound any vehicle under this Act, he shall comply with the following:-
(a)he shall wear a light blue uniform and a dark blue cap, with his name displayed on his chest, and shall carry an identity card issued by the concessionaire and countersigned by an officer of the State Government authorised for this purpose;
(b)he shall capture, or caused to be captured, the offence on a camera and show the same on demand to the person accused of such offence; and
(c)he shall, within twelve hours from the seizure, file a complaint of the offence to the Court having jurisdiction and report the seizure of the vehicle, together with any goods loaded in it, to the said Court and the Court shall deal with the vehicle and the goods loaded in it, if any, under Chapter XXXIV of the Code of Criminal Procedure, 1973 (Central Act No. 2 of 1974).
(2)No officer of the concessionaire shall be authorised by the State Government or by the Authority to seize or impound any vehicle or conduct any search or seizure under this Act unless he is a person who has served in the police or in any armed force of the Central Government or any State Government for a period of at least 5 (five) years and has retired (not resigned or dismissed) in the rank of at least an inspector of police or equivalent and fulfills such other conditions as may be prescribed.
(3)An officer of the concessionaire acting under the provisions of this Act shall be deemed to be acting on behalf of the concessionaire in pursuance of the provisions of sub-section (3) of section 19 of this Act.