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 6] [Entire Act]

State of Rajasthan - Section

Section 339 in Rajasthan Municipalities Act, 2009

339. Power of Municipality to make rules.

- Every Municipality shall make rules, not inconsistent with this Act or with the rules made by the State Government under Section 337. -
(a)with regard to all matter relating to imposition, levy, assessment and collection of the taxes under Section 103;
(b)with regard to all matters relating to imposition, levy and collection of fees and fines under Section 105;
(c)for regulating the construction of all kinds of buildings;
(d)for prescribing all matters relating to the management of solid and bio-medical waste;
(e)with regard to determining the staff of officers and servants to be employed by the Municipality and the respective designations, duties, salaries, fees or other allowances of such officers and servants;
(f)generally for the guidance of its officers and servants in all matters relating to the municipal administration;
(g)fixing the amount and nature of the security to be furnished by any officer or servant from whom it may be deemed expedient to require security;
(h)determining the mode and conditions of appointing, transferring, punishing or dismissing any officer or servant and delegating to officers designated in the rules the powers to appoint, transfer, fine, reduce, suspend or dismiss any officer or servant;
(i)regulating the grant of leave to officers or servants, and fixing the remuneration to be paid to the person, if any, appointed to act for them whilst on leave; and
(j)authorizing the payment of contributions, at such rates and subject to such conditions as may be prescribed in such rule, to any pension or provident fund which may be established by the Municipality, or, with the approval of the Municipality, by the said officers and servants:
Provided that no Municipality shall, unless with the assent of the State Government, and otherwise than in accordance with the provisions of this Act or the rules made thereunder, dispense with the service of any officer transferred from the service of the Central or a State Government to the service of the Municipality or employed partly by the State Government and partly by the Municipality or finally dispense from the service of the Municipality any officer transferred from the service of the Municipality to the service of the State Government.