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 263 in Rajasthan Municipalities Act, 2009

263. Abatement of nuisance from wells, etc.

(1)If in the opinion of the Municipality
(a)any pool, ditch, quarry, hole, excavation, tank, well, pound, drain water-course or any collection of water, or
(b)any cistern or other receptacle for water whether within or outside a building, or
(c)any land on which water accumulates and which is situated within a distance of one hundred meters from any building used as a dwelling house, is or is likely to become a breeding place of mosquitoes or in any other respect a nuisance, the Municipality may, by notice in writing, require the owner thereof to fill up, cover or drain of the same in such manner and with such materials, or to take such order with the same for removing or abating the nuisance, as the Municipality may direct.
(2)
(a)No new tank or pond shall be dug or constructed without the previous permission in writing of the Municipality, and
(b)If any such work is begun or completed without such permission, the Municipality may either
(i)by written notice require the owner or other person who has done such work to fill up or demolish such work in such manner as the Municipality may direct; or
(ii)grant written permission to retain such work, but such permission shall not exempt such owner from proceedings for contravening the provisions of clause (a) of this sub-Section.