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 183 in Rajasthan Municipalities Act, 2009

183. The regular line of Public Street.

(1)Every Municipality shall prescribe a line on either side or both sides of a public street within the Municipality and may from time to time prescribe a fresh line in substitution of any line so prescribed or of any part thereof if the Municipality thinks the prescribing of such fresh line to be necessary for the purpose of widening such public street or any part thereof:Provided that-
(a)at-least one month previous to prescribing such line or fresh line, as the case may be, the Municipality shall put up special notice of the same in the street or part of the street for which such line or fresh line is proposed to be prescribed and shall also give notice thereof to the owners for occupiers of the land affected by such alignment;
(b)the Municipality shall consider any written objection or suggestion in regard to such proposal delivered at the office of the Municipality within such time as may be specified in such special notice; and
(c)the Municipality shall cause to be prepared, a map of the area comprised within the said line and the street concerned and a statement specifying the lands enclosed therein, which shall be open for the inspection of the public.
(2)The line for the time being so prescribed shall be called the regular line of the public street.
(3)No person shall construct or re-construct any portion of any building within the regular line of the public street.
(4)If any person contravenes the provisions of sub-Section (3), he shall be punishable on conviction with fine which shall not be less than two thousand rupees but which may extend to five thousand rupees and the Municipality shall
(a)direct that such construction or re-construction be stopped; and
(b)by a written notice, require the building or any portion thereof so constructed or re-constructed to be demolished.
(5)Any person aggrieved by an order of the Municipality under sub-Section (4) may within thirty days from the date of such order, exclusive of the time requisite for obtaining a copy thereof, appeal to the Collector and the order of the appellate authority shall be final and shall not be liable to be called in question in any Court.