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 7] [Entire Act]

State of Rajasthan - Section

Section 340 in Rajasthan Municipalities Act, 2009

340. Power of Municipality to make bye-laws.

(1)Every Municipality may, from time to time, make bye-laws not inconsistent with this Act and the rules made thereunder
(a)for regulating the payments from the municipal fund;
(b)for prescribing all matters relating to the imposition, levy, assessment and collection of user charges under Section 104;
(c)for prescribing the form of and the manner of keeping of maps, drawings and description of underground utilities and maps of fire hydrants and sewerage man-holes;
(d)for regulating the permission for temporary erection of a booth or any other structure on any public place;
(e)for prescribing the terms and conditions subject to which the precautions to be taken during construction or repair of street, drain or premise;
(f)for regulating the erection of all kind of buildings;
(g)for determining the technical qualifications and experience for the person seeking licence to act as a plumber;
(h)for regulating the projections of the building under Section 192;
(i)for the regulation and inspection of markets, public places used for the sale of articles and slaughter houses, all places used by or for animals which are for sale or hire, or the produce of which is sold, and for the proper and clean conduct of business therein; for regulating the sale of fruits and vegetables in the municipal markets or other charges to be levied for the use of any of them which belong to the Municipality;
(j)prescribing the conditions on or subject to which, and the circumstances in which, and the areas or localities in respect of which, licences may be granted, refused, suspended or withdrawn for the use of any place not belonging to the Municipality
(i)as a slaughter house;
(ii)as a market or shop for the sale of animals intended for human food, or of meat, or of fish, or as a market for the sale of fruits or vegetables;
(iii)for any of the purposes mentioned in Section 282;
(iv)as a dairy, hotel, restaurant, eating-house, coffee-house, sweet, meat-shop, bakery, camping-ground, sarai, dhobi-ghat, flour mill, sawmill, ice-candy factory, food grain-godown, Municipality house, lodging-house (other than a students' hostel under public or recognized control) or for manufacturing ice or aerated water;
(v)as a place for the preparation or manufacture of oil;
(vi)for parching grain or Bengal grain on a large scale; or
(vii)for any other purpose for which the issuing of a licence may be prescribed, and providing for the inspection and regulation of the conduct of business in any place used as aforesaid, so as to secure cleanliness therein or to minimize any injurious, offensive or dangerous effect arising or likely to arise therefrom;
(k)prohibiting the stabling or herding of horses, camels, donkeys, sheep or goats, otherwise than in accordance with such rules prescribed in such bye-laws in regard to the number thereof, and the places to be used for the purpose, as may be necessary to prevent danger to the public health;
(l)
(i)for the inspection of milk cattle; and prescribing and regulating the construction, dimensions, ventilation, lighting, cleansing, drainage and water-supply of dairies and cattle-sheds in the occupation of persons following the trade of dairymen or milk sellers;
(ii)for securing the cleanliness of milk-stores, milk-shops and vessels used by milk-sellers or butter-men for milk or butter;
(m)for the registration of births, deaths and marriages, and the taking of a census within the Municipality and for enforcing the supply of such information as may be necessary to make such registration or census effective;
(n)regulating the disposal of the dead and of the carcasses of dead animals and the maintenance of all places for the purpose in good order and in a safe sanitary condition, due regard being had to the religious usages of the community or Section of the community entitled to the use of such places for the disposal of the dead;
(o)enforcing the supply of information as to any cases of dangerous disease, and carrying out the provisions of Section 273;
(p)enforcing the supply of such information by inhabitants of the Municipality as may be necessary to ascertain their respective liabilities to any tax imposed therein;
(q)regulating the use of public bathing and washing places within municipal limits;
(r)regulating sanitation and conservancy;
(s)regulating the conditions for the construction, sue and disposal of houses intended for the homeless under sub-clause (c) of clause (iv) of Section 46;
(t)regulating the conditions on which permission may be given for the temporary occupation of, or the creation of temporary structures on public streets, or for projections over public streets;
(u)regulating the structure and dimensions of plinths, walls, foundations, floors, roofs and chimneys of new buildings for the purpose of securing stability and the prevention of fires and for purposes of health;
(v)regulating the erection or use of buildings for grain shops or grain stores, the use of sites for erection of buildings and, in localities intended for residential purposes, the erection or use of buildings for shops, market places, manufacturing, places of public resort or for any other purpose;
(w)preventing the erection of building without adequate provision being made for the laying out and location of streets;
(x)ensuring the adequate ventilation of buildings by the provision and maintenance of sufficient open space either internal or external and of doors and windows and other means for securing a free circulation of air;
(y)regulating, in any other particular manner not specially provided for in this Act, the construction, maintenance and control of drains, sewers, ventilation shafts, receptacles for dung and manure, cess-pools, water-closets, privies, latrines, urinals and drainage or sewage works of every description, whether the property of the Municipality or not;
(z)determining the conditions, restrictions, norms and specifications for all kinds of constructions looking to the local need for the purpose of operation of Section 194 and Section 236 in conformity with the directions issued and restrictions prescribed if any, from time to time, by the State Government;
(za)prohibiting the transit of any vehicles of such form, construction, weight or size, or laden with such machinery or other unwieldy objects as may be deemed likely to cause injury to the roadway or any construction thereon, or risk or obstruction to other vehicles or to pedestrians, along or over any street, except under such conditions as to time, mode of traction or locomotion, use of appliances for protection of the roadway, number of lights and assistants and other general precautions as may be prescribed, either generally in such bye-laws or in special licences to be granted in each case upon such terms as to time of application and payment of fees therefore as may be prescribed in such bye-laws;
(zb)securing the protection of public parks, gardens and open spaces, vested in or under the control of the Municipality from injury or misuse, regulating their management and the manner in which they may be used by the public, and providing for the proper behaviour of persons in them;
(zc)regulating or prohibiting any description of traffic in the streets and providing .or the reduction of noise caused thereby;
(zd)rendering licences necessary for the proprietors or drivers of vehicles or animals kept or plying for hire within the limits of the Municipality, and fixing the fees payable for such licences and the conditions on which they are to be granted and may be revoked;
(ze)limiting the rates which may be demanded for the hire of any carriage, cart or other conveyance or of any animals hired to carry loads or persons, or for the service of persons hired to carry loads or to impel or carry such conveyance, and limiting the loads which may be carried by any animal, or carriage, cart, or other conveyance, plying for hire, within the limits of the Municipality;
(zf)for the licensing, inspection and proper regulation of places of public resort, recreation or amusement;
(zg)regulating the posting of bills and advertisements, and the position, size, shape and style of sign-posts;
(zh)rendering licences necessary for hand-carts employed for transport, or hawking articles for sale, and for, the persons using such hand-carts, and prescribing the Conditions for the grant and revocation of such licences;
(zi)generally for the regulation of all matters relating to municipal administration; -
and every Municipality may prescribe fine for the infringement of any such bye-laws.
(2)Every Municipality shall, before making any bye-laws under this Section, publish, in such manner as shall in its opinion be sufficient, for the information of persons likely to be affected thereby, a draft of the proposed by-laws together with a notice specifying a date on or after which the draft will be taken into consideration and shall, before making the bye-laws, receive and consider any objection or suggestion with respect to the draft which may be made in writing by any person before the date so specified.