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 1] [Entire Act]

State of Rajasthan - Section

Section 102 in Rajasthan State Highways Act, 2014

102. Power of the State Government to make rules.

(1)The State Government may, by notification in the Official Gazette, make rules for carrying out the provisions of this Act.
(2)In particular, and without prejudice to the generality of the foregoing power, such rules may provide for-
(a)the manner for maintaining records in which lands are shown and the manner of proving claim for correction of such records, under sub-section (2) of section 4;
(b)the manner of depositing of amount of compensation, under sub-section (1) of section 8;
(c)the manner and terms of determining the amount of compensation, under sub-section (1) of section 11;
(d)the manner of depositing the amount by the State Government, under sub-sections (1) and (6) of section 13;
(e)the development and operation of a highway by the Authority or any officer or authority subordinate to the State Government, under sub-section (1) of section 16;
(f)upkeep and inspection of highways, under clause
(a)of sub-section (2) of section 16;
(g)safety of users, under clause (b) of sub-section (2) of section 16;
(h)road safety standards and procedures, under clause (c) of sub-section (2) of section 16;
(i)the manner of preventing obstructions on the highway, under clause (d) of sub-section (2) of section 16;
(j)the manner of prohibiting parking or waiting of vehicles on highways, under clause (e) of subsection (2) of section 16;
(k)the manner of prohibiting or restricting access to any part of the highway, under clause (f) of subsection (2) of section 16;
(l)the manner of regulating or restricting advertisements, under clause (g) of sub-section (2) of section 16;
(m)matters generally for the efficient and proper operation of highways, under clause (h) of subsection (2) of section 16;
(n)the rates at which fees for services rendered in relation to the use of a highway may be levied, the exemption from payment of fees for vehicles engaged in specified public purposes, and the manner and form in which such fees shall be tendered and collected, under section 18;
(o)the manner of collecting and retaining fees, under sub-section (2) of section 19;
(p)authorising the use of any class, category or location of lands, under section 20;
(q)the form of application and the information to be provided therein for constructing building or other work in the control zone, under sub-section (2) of section 21;
(r)the form of application and quantum of fees to be accompanied therewith and the terms and conditions for permission, under sub-section (2) of section 30;
(s)the form of licence, the period and the manner of renewal of such licence, under sub-section (3) of section 30;
(t)the limit of laden weight and the provisions subject to which the plying of vehicles on the highways may be prohibited, under section 33;
(u)the traffic signs to be placed or erected, under section 36;
(v)the safety and control for allowing any vehicle or animal to stand or proceed on a highway under sub-section (1) of section 38;
(w)the form of application, under sub-section (2) of section 39;
(x)the fees and other charges to be imposed, under sub-section (3) of section 39;
(y)the conditions subject to which, the rent and other charges on payment of which and the form in which the permit may be issued, under subsection (2) of section 40;
(z)the conditions, payment of rent and other charges for grant of lease or licence of highway land, under section 41;
(za)the feasible cost for making construction including alteration of any construction, under sub-section (7) of section 42;
(zb)the additional matter in respect of which an officer authorised by the State Government may exercise the powers of a civil court, under subsection (8) of section 42;
(zc)the form of bill for removal of unauthorised occupation of highway land, under sub-section (2) of section 43;
(zd)the conditions of service of members, under section 45;
(ze)the terms and conditions for non-recurring expenditure being treated as capital, under clause (b) of sub-section (1) of section 56;
(zf)the value of contract, under sub-section (1) of section 59;
(zg)the manner in which the survey of the highway and its boundaries is to be made, under subsection (3) of section 63;
(zh)the form and the time within which the Authority shall prepare its budget, under section 69;
(zi)the manner in which the Authority may invest its funds, under section 70;
(zj)the form and time within which the Authority shall prepare its annual report, under section 72;
(zk)the manner in which the accounts of the Authority shall be maintained and audited and the date before which the audited copy of the accounts together with the auditor's report thereon shall be furnished to the State Government, under section 73;
(zl)the conditions to be fulfilled by a person who is authorised, under sub-section (2) of section 83; and
(zm)the manner of summary inquiry, under section 96.