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 3] [Entire Act]

State of Rajasthan - Section

Section 46 in Rajasthan Municipalities Act, 2009

46. Other municipal functions.

- A Municipality may, having regard to the satisfactory performance of its core functions which shall constitute the first charge on the municipal fund, and subject to its managerial, technical and financial capabilities, undertake or perform, or promote the performance of, any of the following functions, namely: -
(i)in the sphere of protection of environment
(a)reclamation of waste lands, promotion of social forestry and maintenance of open spaces;
(b)establishment and maintenance of nurseries for plants, vegetables and trees and promotion of greenery through mass participation;
(c)organization of flower-shows and promotion of flower-growing as a civic culture; and
(d)promotion of measures for abatement of all forms of pollution;
(ii)in the sphere of public health and sanitation
(a)mass inoculation campaigns for eradication of infectious diseases;
(b)reclamation of unhealthy localities;
(c)maintenance of all public tanks and regulating re-excavation, repair and up-keep of all private tanks, wells and other sources of water-supply on such terms and conditions as the Municipality may deem proper ; and
(d)advancement of civic consciousness of public health and general welfare by organizing discourses, seminars and conferences;
(iii)in the sphere of education and culture
(a)promotion of civic education, adult education, social education and non-formal education;
(b)promotion of cultural activities including music, physical education, sports and theatres and infrastructure therefor;
(c)advancement of science and technology in urban life;
(d)publication of municipal journals, periodicals and souvenirs, purchase of books, and subscription to journals, magazines and newspapers;
(e)installation of statues, portraits and pictures in appropriate manner;
(f)organization, establishment and maintenance of art galleries and botanical or zoological collections;
(g)conservation and maintenance of monuments and places of historical, artistic and other importance; and
(h)construction, establishment, maintenance or contribution to the maintenance of public libraries, museums, reading rooms, lunatic asylums, halls, offices;
(iv)in the sphere of public welfare
(a)establishment and maintenance of shelters, in times of drought, flood, earthquake, or other natural or technological disasters, and relief works, for destitute persons within the limits of the municipal area;
(b)construction or maintenance of, or provision of aids to, hospitals, dispensaries, asylums, rescue homes, maternity houses, and child welfare centers;
(c)provision of shelters for the homeless;
(d)implementation of programmes for liberation and rehabilitation of scavengers and their families;
(e)organization of voluntary labour and co-ordination of activities of voluntary agencies for community welfare; and
(f)campaigns for dissemination of such information as is vital for public welfare; and
(v)in the sphere of community relations
(a)civic receptions to persons of distinction and paying homage on death to persons of repute;
(b)organization and management of fairs and exhibitions; and
(c)dissemination of information of public interest