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] [Section 106BI] [Entire Act]

State of Uttarakhand - Subsection

Section 106BI(1) in Uttarakhand Panchayati Raj Act, 2016

(1)Whoever without the written permission of the Zila Panchayat -
(a)causes or allows any vehicle, with or without an animal harnessed thereto, to remain or stand so as to cause obstruction in any public street in a controlled rural area longer than may be necessary for loading or unloading or for taking up or setting down passengers, or
(b)leaves or fastens any vehicles or animal so as to cause obstruction on any such street, or
(c)exposes any article for sale, whether upon a stall or booth or in any other manner, so as to cause obstruction in any such street, or
(d)deposits, or occasioned to be deposited any building materials, box, bale, package or merchandize in any such street, or
(e)erects or sets up any fence, rail, post, stall, or any scaffolding made of cloth or wood or any other such fixture in any such street, or
(f)in any manner wilfully obstructs or causes obstruction to the free passage of any such street, shall be liable upon conviction to a fine which may extend to fifty rupees or as may be prescribed.