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 208 in Rajasthan Municipalities Act, 2009

208. Provision of privies, etc.

(1)In case the Municipality shall be of opinion, that any privy or cess-pool or additional privies or cess-pools, should be provided in or on any building or land, or, in any Municipality in which a water-closet system has been introduced, that water-closets should be substituted for the existing privies in or on any building or land, or that additional water-closets should be provided therein or thereon the Municipality may by written notice call upon the owner of such building or land to provide such privies, cess-pools, or water-closets as the Municipality may deem proper.
(2)The Municipality may by written notice require any person or persons employing workmen or labourers exceeding twenty in number, or owning or managing any market, school or theatre or other place of public resort, to provide such latrines and urinals as the Municipality may direct and to cause the same to be kept in proper order and to be daily cleaned.
(3)The Municipality may by written notice require the owner or occupier of any land upon which there is a privy to have such privy shut out by a sufficient roof and a wall or fence from the view of persons passing by or resident in the neighbourhood, or to alter as it may direct any privy door or trap door which opens on to any street and which it deems to be a nuisance.
(4)No person shall be allowed to drain night soil out of his privy, into the outlet drain of the Municipality or into his private drain.
(5)Any person, disobeying the direction of the Municipality given under this Section, shall on conviction, be punished with simple imprisonment which shall not be less than one month but which may extend to two months and with fine which shall not be less than two thousand rupees but which may extend to five thousand rupees.