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] [Section 197] [Entire Act]

State of Rajasthan - Subsection

Section 197(1) in Rajasthan Municipalities Act, 2009

(1)Every person, intending to build or take down any building or to alter or repair the outward part of any building in such a position or in such circumstances that the work is likely to cause or may cause obstruction, danger or inconvenience in any street, shall, before beginning such work
(a)first obtain a license in writing from the Municipality to do so, and
(b)cause sufficient hoarding or fences to be put up in order to separate the building where such works are being carried on from the street and shall maintain such hoarding or fence standing and in good condition to the satisfaction of the Municipality during such time as the public safety or convenience requires and shall cause the same to be sufficiently lighted during the night and shall remove the same when directed by the Municipality.