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 60 in Rajasthan State Highways Act, 2014

60. Functions of the Authority.

(1)Subject to the rules made by the State Government in this behalf, it shall be the function of the Authority to develop and operate the highways or other roads vested in, or entrusted to, it by the State Government:Provided that the Authority may carry out any of its functions either by itself or through a concessionaire.
(2)Without prejudice to the generality of the provisions contained in sub-section (1), the Authority may, for the discharge of its functions, either itself or through other entities -
(a)survey, develop and operate highways vested in, or entrusted to, it;
(b)construct offices, workshops and other buildings necessary for discharge of its functions;
(c)Subject to the provisions of Chapter VIII of the Motor Vehicles Act, 1988 (Central Act No. 59 of 1988) regulate and control the plying of vehicles on the highways vested in, or entrusted to, it for the safe and orderly operation thereof;
(d)establish and maintain wayside amenities at or near the highways vested in, or entrusted to it;
(e)lease, sub-lease, licence or sub-licence the wayside amenities or the land required for construction or operation thereof by other entities;
(f)promote and enable the development of habitations, townships or industrial corridors in the vicinity of the highway, including acquisition of land for this purpose;
(g)develop and provide consultancy and construction services in India and abroad and carry on research activities in relation to the development and operation of highways or any facilities thereat;
(h)form one or more companies under the Companies Act, 2013(Central Act No. 18 of 2013) to further the efficient discharge of the functions imposed on it by this Act;
(i)assist, on such terms and conditions as may be mutually agreed upon, any State Government in the formulation and implementation of schemes for highway development;
(j)collect fees on behalf of the State Government for services or benefits rendered under section 18 of this Act, and such other fees on such terms and conditions as may be specified by the State Government;
(k)undertake projects for promoting road safety and install equipments and devices to enhance road safety;
(l)undertake measures associated with road safety, including timely responses for provision of ambulances and trauma care;
(m)undertake and promote studies and research relating to road safety;
(n)undertake road safety awareness programmes and conduct training and orientation courses on traffic regulation and road safety; and
(o)take all such steps as may be necessary or convenient for, or may be incidental to, the exercise of any power or the discharge of any function conferred or imposed on it by this Act.
(3)Subject to the provisions of this Act and the rules made thereunder, the Authority may regulate the operation of highways by regulations to be made for and in respect of -
(a)upkeep and inspection of highways;
(b)safety of users;
(c)road safety standards and procedures;
(d)the manner of preventing obstructions on highways;
(e)the manner of prohibiting the parking or waiting of vehicles on highways, except at places earmarked for this purpose;
(f)the manner of prohibiting or restricting access to any part of the highway;
(g)the manner of regulating or restricting advertisements on and around highways; and
(h)generally for the efficient and proper operation of highways.
(4)Nothing contained in this section shall be construed as -
(a)authorising the disregard by the Authority of any law for the time being in force; or
(b)authorising any person to institute any proceeding in respect of a duty or liability to which the Authority or its officers or other employees would not otherwise be subject under this Act.
(5)The Authority may engage, or entrust any of its functions to, any person on such terms and conditions as may be specified by regulations or as may be approved by the State Government, including award of concessions for development, financing and operation of highways, or for operation of highways and collection of fees.
(6)Without prejudice to the generality of the provisions of sub-sections (1) and (2), the Authority may, in consultation with the State Government, plan, promote and enable the development of habitations, townships or industrial corridors, in the vicinity of the highway with the objective of accelerating the economic development of such areas and for optimizing the benefits of a highway. Such habitations, townships and industrial corridors shall be developed with prior approval of the State Government and on such terms and conditions as may be specified in such approval. The Authority may, after issue of the notification under sub-section (3) of section 1, acquire land for development of such habitations, townships or industrial corridors as if such acquisition is for the purpose of a highway.
(7)The Authority may advise the State Government on any matter relating to or associated with -
(a)policies in respect of the development and operation of highways;
(b)policies and rules relating to road safety; and
(c)road safety standards and procedures.