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 West Bengal - Section

Section 516 in The Calcutta Municipal Corporation Act, 1980

516. Prohibition of nuisances. -

(1)No person shall -
(a)in any public street or public place -
(i)ease himself; or
(ii)carry meat exposed to public view; or
(iii)picket animals or collect carts; or
(iv)being engaged in the removal of rubbish, filth or other polluted and obnoxious matter wilfully or negligently permit any portion thereof to spill or fall or neglect to sweep away or otherwise effectually to remove any portion thereof which may spill or fall in such street or place; or
(v)without proper authority affix upon any building, monument, post, wall, fence, tree or other thing any bill, notice or other document; or
(vi)without proper authority deface or write upon or otherwise mark any building, monument, post, wall, fence, tree or other thing; or
(vii)without proper authority remove, destroy, deface or otherwise obliterate any notice or other document put up or exhibited under this Act or the rules or the regulations made thereunder; or
(viii)without proper authority displace, damage, or make any alteration in or otherwise interfere with, the pavement, gutter, storm water-drain, flags or other materials of any such street or any lamp bracket, direction-post, hydrant or water-pipe maintained by the Corporation in any such street or place or extinguish a public light, or
(ix)carry rubbish, filth or other polluted and obnoxious matter at any hour prohibited by the Municipal Commissioner by public notice or in any pattern of cart or receptacle which has not been approved for the purpose by the Municipal Commissioner or fail to close such cart or respectable when in use; or
(b)carry rubbish, filth or other polluted and obnoxious matter along any route in contravention of any prohibition made in this behalf by the Municipal Commissioner by public notice; or
(c)deposit or cause or permit to be deposited earth or materials of any description or any rubbish or polluted and obnoxious matter in any place not intended for the purpose in any public street or public place or waste or unoccupied land under the management of the Corporation; or
(d)made any grave or burn or bury any corpse at any place not set apart for such purpose; or
(e)at any time or place at which the same has been prohibited by the Municipal Commissioner by public or special notice beat a drum or tom-tom or blow a horn or trumpet or beat any utensil or sound any brass or other instrument or play any music; or
(f)disturb the public peace or order by singing, screaming or shouting or by using any apparatus for amplifying or reproducing the human voice, such as a megaphone or a loudspeaker; or
(g)let loose any animal so as to cause, or negligently allow any animal to cause, injury, danger, alarm or annoyance to any person; or
(h)save with the written permission of the Municipal Commissioner and in such manner as he may authorise store or use night-soil, cow-dung, manure, rubbish or any other substance emitting an offensive smell; or
(i)use or permit to be used as a latrine any place not intended for such purpose.
(2)Every person shall take all reasonable means to prevent every child under the age of twelve years being in his charge from easing himself in any public street or public place.
(3)The owner or keeper of any animal shall not allow it straying in a public street or public place without a keeper.
(4)Any animal found straying as aforesaid may be removed by an officer or employee of the Corporation or by any police officer to a pound.