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 12] [Entire Act]

Union of India - Section

Section 258 in The Cantonments Act, 2006

258. Closing and opening of streets

.-(1) A Board may open any street for public use.
(2)A Board shall not permanently close any street without the prior permission of the General Officer Commanding-in-Chief, or the Principal Director:Provided that no such street shall be closed for reasons other than the security reasons and without giving a public notice inviting objections and suggestions from the general public.
(3)The Chief Executive Officer may, by public notice, temporarily close any street or any part of a street for repair or for the purpose of carrying out any work connected with drainage, water-supply or lighting or any other work which he is by or under this Act required or permitted to carry out:Provided that where, owing to any works or repairs or from any other cause, the condition of any street or of any water-works, drain, culvert or premises vested in the Board, is such as to be likely to cause danger to the public, the Board shall-
(a)take all reasonable means for the protection of the adjacent buildings and land and provide reasonable means of access thereto;
(b)cause sufficient barriers or fences to be erected for the security of life and property and cause such barriers or fences to be sufficiently lighted from sunset to sunrise.