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 38] [Entire Act]

State of Rajasthan - Section

Section 245 in Rajasthan Municipalities Act, 2009

245. Encroachment or obstruction upon public land.

(1)Whoever makes any encroachment in any land or space not being private property, whether such land or space belongs to or vests in the Municipality or not, except steps over drain in any public street shall on conviction be punished with simple imprisonment which shall not be less than three months but which may extend to three years and with fine which shall not be less than thirty thousand rupees but which may extend to fifty thousand rupees:Provided that the Court may for any adequate or special reasons to be mentioned in the judgment impose a sentence of imprisonment for a term of less than three months.
(2)Whoever makes even temporary obstruction without prior permission of the Municipality in any land or space not being private property, whether such land or space belongs to or vests in the Municipality or not, except steps over drain in any public street, shall, on conviction, be punished with simple imprisonment which may extend to one month or with fine which may extend to five thousand rupees or with both.
(3)The Municipality or any officer authorized by it in this behalf shall have power to remove any such obstruction or encroachment and the expenses of such removal shall be paid by the person who has caused the said obstruction or encroachment.
(4)Whoever not being duly authorized in that behalf removes earth, sand or other material from any land or space as aforesaid, shall be punished on conviction with imprisonment which shall not be less than two months but which may extend to six months or with fine which shall not be less than thirty thousand rupees but which may extend to fifty thousand rupees or with both.
(5)Notwithstanding anything contained in the foregoing provisions, the Municipality or the officer authorized by it in this behalf shall, in addition to the action taken as provided in this Section, also have power to seize or attach any property along with tools and vehicles found on the land or space referred to in this Section or, as the case may be, attached to such land or space or permanently fastened to anything attached to such land or space.
(6)Where any property is seized or attached by an officer authorized by the Municipality, he shall immediately make a report of such seizure or attachment to the Municipality.
(7)The Municipality may make such orders as it thinks fit for the proper custody of the property seized or attached, pending the conclusion of confiscation proceedings, and, if the property is subject to speedy and natural decay, or it is otherwise expedient so to do, the Municipality may order it to be sold or otherwise disposed of.
(8)Where any property is sold as aforesaid, the sale proceeds thereof after deduction of the expenses of any such sale or other incidental expenses relating thereto, shall
(a)where no order of confiscation is ultimately passed by the Municipality; or
(b)where an order passed in appeal so requires, be paid to the owner thereof or the person from whom it is seized or attached.
(9)Where any property is seized or attached under sub-Section (5), the Municipality may order confiscation of such property.
(10)No order for confiscating a property shall be made under sub-Section (9) unless the owner of such property or the person from whom it is seized or attached is given -
(a)a notice in writing, informing him of the grounds on which it is proposed to confiscate the property;
(b)an opportunity of making a representation in writing within such reasonable time as may be specified in the notice against the grounds of confiscation; and
(c)a reasonable opportunity of being heard in the matter.
(11)The order of any confiscation and removal of encroachment under this Section shall not prevent the infliction of any punishment to which the person affected thereby is liable under this Act.
(12)Any person aggrieved by an order made under sub-Section (7) or sub-Section (9) may, within one month from the date of the communication to him of such order, appeal against it to the District Judge of the District in which such property is seized or attached.
(13)On such appeal the District Judge may, after giving an opportunity to the appellant and the respondent to be heard, direct the order to be stayed pending disposal of the appeal, or may modify, alter or annul the order and make any further orders that may be just.
(14)Whenever any property is seized or attached pending confiscation under this Section, the Municipality or the District Judge shall have, and notwithstanding anything to the contrary contained in any other law for the time being in force, any other Court, tribunal or other authority shall not have jurisdiction to make orders with regard to the -possession, delivery, disposal, release or distribution of such property.
(15)Where any person is prosecuted of an offence under sub-Section (1), sub-Section (2) or sub-Section (4), the burden of proving that he has not committed the offence shall be on him.
(16)Nothing contained in this Section shall prevent the Municipality from allowing any temporary occupation of or erection in any public street on occasions of festivals and ceremonies, or the piling of fuel in any streets and spaces for not more than seven days and in such manner as not to inconvenience the public or any individual.
(17)Nothing contained in this Section shall apply to any projection duly authorized under sub-Section (1) of Section 236 or in any case where permission has been given under sub-Section (16) of this Section.
(18)Whoever, being an employee of the Municipality, or being on deputation with the Municipality from any department of the Government, specifically entrusted with the duty to remove or to stop or to prevent the encroachment or obstruction, himself encroaches or helps others to encroach, or wilfully or knowingly, neglects or deliberately omits to remove or stop or prevent such encroachment or obstruction shall, on conviction, be punished with imprisonment for a term which shall not be less than three months but which may extend to three years or with fine which may extend to thirty thousand rupees or with both:Provided that no Court shall take cognizance against such employee for the offence punishable under this sub-Section except with the previous sanction of the Municipality.
(19)No investigation of an offence under this Section shall be made by an officer below the rank of the Deputy Superintendent of Police. However, such investigation shall be completed and report shall be filed in the Court within the period of three months from the date of filing First Information Report on behalf of the Municipality by the Chief Municipal Officer or the official authorized by him.
(20)Without prejudice to the provisions of Section 298 and other provisions of this Act, it shall be lawful for the Chief Municipal Officer to lodge proceedings against the person who is likely to make encroachment upon any Government or municipal land before the Magistrate concerned, for preventing him from making any such encroachment and it shall be competent for the Magistrate, on being satisfied about the reasonableness of the apprehension of the Chief Municipal Officer, to require such person to execute a bond, with or without sureties, for his good behaviour for such period, not exceeding one year, as the Magistrate thinks fit. The procedure contained in Chapter VIII of the Code of Criminal Procedure, 1973 (Central Act No. 2 of 1974) shall apply mutatis mutandis to the proceedings before the Magistrate under this sub-Section as if such proceedings were the proceedings under Section 107 of the Code of Criminal Procedure, 1973 (Central Act No. 2 of 1974).