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 0] [Entire Act]

State of Rajasthan - Section

Section 65 in Ajmer Development Authority Act, 2013

65. Penalty for removing fence, etc. set up for the purpose of carrying out any work.

- If any person without lawful authority -
(a)removes any fence, or any timber used for propping or supporting any building, wall or other things, or extinguishes any light set up at any place where the surface of street or other ground has been opened or broken up by the Authority for the purpose of carrying out any work authorised under this Act; or
(b)removes any mark set up for the purpose of indicating any level or direction necessary to the execution of any work authorised under this Act; or
(c)infringes any order given or removes any bar, chain or post fixed by the Authority for the purpose of closing any street to traffic, during the course of execution of any work under this Act, he shall be punishable with fine which may extend to one thousand rupees.