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 19] [Entire Act]

State of Rajasthan - Section

Section 337 in Rajasthan Municipalities Act, 2009

337. Power of State Government to make rules and orders.

(1)The State Government may make rules or orders generally for the purpose of carrying into effect the provisions of this Act and prescribe forms for any proceeding for which it considers that a form should be provided.
(2)In particular, and without prejudice to the generality of the foregoing power; the State Government shall make rules -
(i)with reference to all matters expressly allowed by this Act to be prescribed;
(ii)for prescribing the manner of allotment of seats reserved for members of Scheduled Castes, Scheduled Tribes, the Backward Classes or for women;
(iii)with regard to all matters relating to the preparation, revision, modification, updating and publication of electoral rolls;
(iv)for prescribing particulars which shall contain in the notice given for withdrawal of candidature from election on more than one seat;
(v)for prescribing the manner in which votes shall be given in an election and the manner in which votes shall be given and recorded by the voting machines;
(vi)with regard to all matters relating to presentation of an election petition, procedure to be followed and powers to be exercised by the District Judge in disposing the election petition;
(vii)for prescribing the form in which oath or affirmation shall be made by a member before entering upon his duties;
(viii)for prescribing the manner in which the Judicial Officer shall enquire into the charge against a member and for prescribing the matters, other than those specified in clauses (a) to (c) of sub-Section (5) of Section 39, regarding which the judicial Officer shall have power of a civil Court while inquiring into the said charges;
(ix)for prescribing the manner of election of Chairperson and Vice-Chairperson and the manner of reserving the offices of the Chairpersons and for prescribing the monthly allowances and facilities which may be allowed to the Chairperson out of the municipal fund;
(x)for prescribing the executive functions other than those.specified in clauses (a) to (d) of sub-Section (1) of Section 48;
(xi)for prescribing the powers of the Chief Municipal Officer;
(xii)for prescribing the manner in which charge of the office a Chairperson or a Vice-Chairperson shall be handed over;
(xiii)for prescribing the procedure for conducting the business of the meeting of the Municipality;
(xiv)for prescribing the manner, of putting question by a member to the Chairperson, and of moving resolutions on the matters connected with the administration of the Municipality;
(xv)for prescribing the manner of making and considering the motion expressing no confidence in the Chairperson or the Vice-Chairperson;
(xvi)for prescribing the powers, duties and functions, and the procedure for conducting the meetings, of the committees constituted under Section 55;
(xvii)for prescribing the restrictions, limitations and conditions subject to which any powers, duties or executive functions, which may be exercised, discharged or performed by or on behalf of the Municipality, may be delegated to the committees and for prescribing the manner of calling the meeting of the Municipality for delegating the powers, duties and functions of the Chairperson to a member;
(xviii)[ Deleted] [Deleted vide Sectin 8 of Rajasthan Law (Amendment) Act, 2012 (Act No. 2 of 2012)]
(xix)for regulating the sale or disposal of immovable property and land;
(xx)for prescribing the manner of preparing and maintaining records of urban land situated in the municipal limits;
(xxi)for prescribing heads of accounts other than those specified in sub-Section (2) of Section 79 and for prescribing manner and form in which accounts shall be kept;
(xxii)for prescribing the manner in which payments from Municipal funds shall be made;
(xxiii)for transfer of surplus money from one head to another head with regard to all matter relating to preparation, presentation, adoption of budget estimates, preparation and maintenance of accounts and balance sheet etc;
(xxiv)for prescribing the rate, date, and manner for imposing and levying the taxes under Section 102;
(xxv)for prescribing the manner in which internal audit of the day-to-day accounts of the Municipality may be carried out;
(xxvi)for prescribing the form in which return shall be furnished by the owner or occupier on the requisition of the assessor;
(xxvii)for prescribing the form of warrant for attachment and sale of property of the defaulter and for prescribing the manner in which the attached property may be sold;
(xxviii)for prescribing the manner in which repaying capacity of a Municipality shall be ascertained for the purposes of granting loan or giving grantee for a loan raised by the Municipality;
(xxix)for prescribing the types of private sector participation agreements for the purpose of this Act;
(xxx)for prescribing the Chapters, material and schemes to be incorporated in the City Development Plan;
(xxxi)for prescribing the manner in which the elected members of Committee for Metropolitan Planning shall be chosen;
(xxxii)for prescribing the extent to which land in any scheme may be reserved for the purpose of providing housing accommodation to the members, of Schedule Caste, Schedule Tribe, the Backward Classes and weaker Sections of the society ,including disabled, handicapped and mentally retarded persons and unassisted elderly persons;
(xxxiii)for regulating the sanction of specific rights of way ,in the sub-soil of public and private streets for different public utilities;
(xxxiv)for prescribing rates of the conversion charges for change of use of land and for prescribing the manner in which objections shall be invited and heard with respects to change of use of land;
(xxxv)for prescribing the manner and the time in which water harvesting structure shall be provided in the buildings owned or occupied by the Government or statutory body or a company or a institution own or controlled by the Government;
(xxxvi)for prescribing limitations, restrictions and conditions subject to which the Municipality may exercise powers in respect of prevention of dangerous diseases;
(xxxvii)for prescribing limitations, restrictions and conditions subject to which the Municipality may exercise powers conferred on it under Section 274;
(xxxviii)for prescribing the functions of the State Municipalities Union;
[(xxxviii-a) for prescribing terms and conditions for withdrawal of any prosecution, or compounding the offence committed, under Chapter XII-A;] [Inserted by Rajasthan Act No. 1 of 2018, dated 16.1.2018.]
(xxxix)for prescribing the manner of sending the statement of charges against a Municipality to the tribunal for enquiry and findings; and for prescribing the manner of constitution of the tribunal;
(xl)for prescribing the special or technical duties which shall be performed by the officers appointed in the Rajasthan Municipal Technical Service; and
(xli)for prescribing term and conditions of service in respect of the Rajasthan Municipal Services.
(3)A rule may be general for all Municipalities or for all Municipalities not expressly exempted from its operation or may be special for the whole or any part of anyone or more Municipalities as the State Government may direct.
(4)Notwithstanding anything contained in Sections 339 and 340, in case the Municipality fails to make any rules or bye-laws as prescribed and the State Government considers it necessary for the purposes of carrying into effect the provisions of this Act, it may also make the rules and bye-laws for the matters enumerated in Sections 339 and 340.
(5)All rules and orders made by the State Government under this Section shall come into effect on or from the date of their publication in the Official Gazette.
(6)All rules made under this Act shall be laid, as soon as may be, after they are so made, before the House of the State Legislature, while it is in session, for a period not less than fourteen days which may be comprised in one session or in two successive sessions and, if before the expiry of the session in which they are so laid or of the session immediately following, the House of the State Legislature makes any modification in any of such rules or resolves that any such rule should not be made, such rules shall, thereafter, have effect only in such modified form or be of no effect, as the case may be, so, however, that any such modification or annulment shall be without prejudice to the validity of anything previously done thereunder. -