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 133 in Rajasthan Municipalities Act, 2009

133. Manner of executing warrant.

(1)It shall be lawful for any such officer to attach wherever it may be found, any movable or immovable property of the person named in the warrant issued under Section 131 as defaulter, subject to the provisions of the following sub-Sections.
(2)The following property shall not be attached namely: -
(i)the necessary wearing apparel and bedding of the defaulter, his wife and children,
(ii)his cooking utensils,
(iii)the tools of artisans, and
(iv)when the defaulter is an agriculturist, his implements of husbandry, seed grain, and such cattle's as may be necessary to enable the defaulter to earn his livelihood.
(3)The attachment of movable property shall not be excessive, that is to say, the movable property attached shall be as nearly as possible proportionate in value to the amount recoverable under the warrant, and if any articles have been attached which, in the opinion of a person authorized by or under sub-Section (3) of Section 131 to sign a warrant or of the person to whom the warrant is addressed, should not have been so attached, they shall forthwith be returned.
(4)The officer shall on attaching the movable property forthwith make an inventory thereof and shall before removing the same give to the person in possession thereof at the time of attachment, a written notice in the form of the Sixth Schedule.
(5)When the property is immovable,-
(i)the attachment shall be made by an order prohibiting the defaulter from transferring or charging the property in any way, and all persons from taking any benefit from such transfer or charge, and
(ii)the order shall be proclaimed at some place on or adjacent to the property by beat of drum or other customary mode, and a copy of the order shall be affixed on a conspicuous part of the property and on a conspicuous part of the office of the Municipality and also, when the property is land paying revenue to the State Government, in the office of the Collector of the district in which the land is situate.
(6)Any transfer of or charge on the property attached or of any interest therein made subsequent to such attachment, and without the written permission of the Chief Municipal Officer shall be void as against all claims of the Municipality enforceable under the attachment.