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 2] [Entire Act]

State of Rajasthan - Section

Section 283 in Rajasthan Municipalities Act, 2009

283. Use of siren for summoning or dismissing workmen.

(1)No siren may be used for the purpose of summoning or dismissing workmen or persons employed except under and in accordance with the conditions of a licence from the Municipality.
(2)The Municipality may grant such licence subject to such conditions as it may deem fit and at any time withdraw such licence on giving one month's notice to the licensee after hearing him, if he so desires, against the proposed withdrawal.
(3)Whoever uses or employs any such siren as aforesaid without or in contravention of any of the conditions of, or after the withdrawal of, such licence shall be punished with fine which shall not be less than two thousand rupees but which may extend to five thousand rupees.