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 1] [Entire Act]

State of Rajasthan - Section

Section 246 in Rajasthan Municipalities Act, 2009

246. Dangerous quarrying.

- If in the opinion of the Municipality the working of any quarry or the removal of stone, earth or other material from the soil in any place is dangerous to persons residing in or having legal access to the neighbourhood thereof or creates or is likely to create nuisance, the Municipality may, by written notice, require the owner of the said quarry or place, or the person responsible for such working or removal, not to continue or permit the working of such quarry or the removing of such material or to take such order with such quarry or place as the Municipality shall direct for the purpose of preventing danger or abating the nuisance arising or likely to arise therefrom:Provided that, if such quarry or place is vested in the State Government or if such working thereof or removal therefrom as' aforesaid is being carried on by or on behalf of the State Government or any person acting with the permission or under the authority of the State Government or of any officer of the State Government as such, the Municipality shall not take such action unless and until the State Government has consented to its so doing:Provided further that the Municipality shall immediately cause a proper hoarding or fence to be put up for the protection of passengers near such quarry or place, if in any case referred to in this Section, it appears to it to be necessary in order to prevent imminent danger, and any expense incurred by the Municipality in taking action tinder this Section shall be paid by such owner or other persons as aforesaid and shall be recoverable as an arrear of tax under this Act.