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 5] [Entire Act]

State of Rajasthan - Section

Section 68 in Rajasthan Municipalities Act, 2009

68. Vesting of property.

(1)All property of the nature hereinafter in this Section specified and not being specially reserved by the State Government shall, subject to any other law for the time being in force, vest in and belong to the Municipality, and shall together with all other property of whatsoever nature or kind not being specially reserved by the State Government, which may become vested in the Municipality, be under its direction, management and control, and shall be held and applied by it as trustee subject to the provisions and for the purpose of this Act, that is to say
(a)all vested public lands;
(b)all public city or town walls, gates, markets, slaughterhouses, manure, night-soil depots, and public building of every description which have been constructed or are maintained out of municipal fund;
(c)all public tanks, streams, reservoirs, cisterns, springs, aqueducts, conduits, tunnels, pipes and pumps; and all bridges, buildings, engines, works, materials and things connected therewith or appertaining thereto and also any adjacent land, not being private property, appertaining to any public tank or well;
(d)all public sewers and drains, channels, tunnels, culverts and watercourses in, alongside, or under, any street;
(e)all public streets and pavements, and stones and other materials thereon, and also trees, erections, materials, implements and things provided for such streets;
(f)all public parks and gardens, including squares and public open spaces;
(g)all public ghats on rivers or streams or tanks;
(h)such Government lands, whether situate within or out of the municipal area, as the State Government may by general or special order vest in the Municipality;
(i)all public lamps, lamp-posts and apparatus connected therewith, or appertaining thereto;
(j)all Government buildings and all private lands and buildings transferred to it by gift or otherwise;
(k)all public places for disposal of the dead, excluding those governed by any specific law in this behalf;
(l)all solid wastes collected on a public street or public place, including dead animals and birds; and
(m)all stray animals not belonging to any private person.
(2)The State Government shall be competent to resume from time to time, by notification in the Official Gazette, any Government land vested in a Municipality under clause (h) of sub-Section (1), -
(i)if such Municipality is found upon inquiry to have mismanaged such land, or
(ii)if such land is otherwise required by the State Government in the public interest, on such terms as the State Government may determine.