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] [Section 103] [Entire Act]

State of Rajasthan - Subsection

Section 103(2) in Rajasthan State Highways Act, 2014

(2)In particular, and without prejudice to the generality of the foregoing power, such regulations may provide for all or any of the following matters, namely:-
(a)the time, place and rules of meetings, under subsection (1) of section 48;
(b)terms and conditions of employment of officers and other employees, under sub-section (1) of section 52;
(c)terms and conditions of employment of advisers or consultants, under sub-section (2) of section 52;
(d)the class or classes of contracts, under sub-section (1) of section 59;
(e)the form and manner of contract, under sub-section (2) of section 59;
(f)upkeep and inspection of highways, under clause (a) of sub-section (3) of section 60;
(g)safety of users, under clause (b) of sub-section (3) of section 60;
(h)road safety standards and procedures, under clause (c) of sub-section (3) of section 60;
(i)the manner of preventing obstructions on the highways, under clause (d) of sub-section (3) of section 60;
(j)the manner of prohibiting the parking or waiting of vehicles on highways, except at places earmarked for this purpose, under clause (e) of sub-section (3) of section 60;
(k)the manner of prohibiting or restricting access to any part of the highway, under clause (f) of subsection (3) of section 60;
(l)the manner of regulating or restricting advertisements on and around highways, under clause (g) of sub-section (3) of section 60;
(m)matters generally for the efficient and proper operation of highways, under clause (h) of subsection (3) of section 60;
(n)the terms and conditions for operation of highways and collection of fees, under sub-section (5) of section 60.