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 198 in Rajasthan Municipalities Act, 2009

198. Taking over of responsibilities to maintain amenities.

- Notwithstanding anything contained in any other law for the time being in force, the Municipality shall not take over any responsibility to maintain any amenities provided in any scheme or colony developed by any authority, agency or person unless
(i)all relevant records including plans, specifications and designs of such amenities are submitted to the Municipality; and
(ii)the Municipality is satisfied that such amenities are developed or constructed in accordance with the provisions of any law for the time being in force in this behalf:
Provided that if the Municipality, on examination of the records submitted to it, or on inspection of the amenities, finds that such deficiencies are there in the construction or operation of the amenities, which can be improved, it may require the authority, agency or person who developed such scheme or colony, to improve the deficiency to the satisfaction of the Municipality or to pay to the Municipality such deficiency charges, which the Municipality may deem proper to improve such deficiency, and upon the improvement of the deficiency, or as the case may be, payment of deficiency charges, the Municipality may resume the responsibility to maintain such amenities.Explanation.- For the purposes of this Section "amenities" includes roads, bridges, any other means of communication, transport, streets, open spaces, parks, recreational grounds, play grounds, water, gas and electric supply, and source of energy, street lighting, sewerage, drainage, conservancy, public works and such other utilities, services and convenience as the State Government in consultation with the Municipality may, by notification in the Official Gazette, specify to be an amenity for the purpose of this Act