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 4] [Entire Act]

Union of India - Section

Section 282 in Cantonments Act, 1924

282. Power to make bye-laws.-

Subject to the provisions of this Act and of the rules made thereunder, a [Board] [Substituted by Act 24 of 1936, S.69, for "Cantonment Authority" ] may, in addition to any bye-laws which it is empowered to make by any other provision of this Act, make bylaws to provide for all or any of the following matters in the cantonment, namely:-
(1)The registration of births, deaths and marriages, and the taking of a census;
(2)the enforcement of compulsory vaccination;
(3)the regulation of the collection and recovery of taxes, tools and fees under this Act and the refund of taxes;
(4)the regulation or prohibit of any description of traffic in the streets;
(5)the manner in which vehicles standing, driven, led or propelled in the streets between sunset and sunrise shall be lighted;
(6)the seizure and confiscation of ownerless animals straying within the limits of the cantonment;
(7)the prevention and extinction of fire;
(8)the construction of scaffolding for building operations to secure the safety of the general public and of persons working thereon;
(9)the regulation in any manner not specifically provided for in this Act of the construction, alteration, maintenance, preservation, cleaning, and repairs of drains, ventilation-shafts, pipes, water-closets, privies, latrines, urinals, cesspools and other drainage works;
(10)the regulation or prohibition of the discharge into, or deposit in, drains of sewage, polluted water and other offensive or obstructive matter;
(11)the regulation or prohibition of the stabling or herding of animals, or of any class of animals, so as to prevent danger to public health;
(12)the proper disposal of corpses, the regulation and management of burial and burning places and other places for the disposal of corpses, and the fees chargeable for the use of such places where the same are provided or maintained by Government or at the expense of the cantonment fund;
(13)the permission, regulation or prohibition of the use of occupation of any street or place by itinerant vendors or by any person for the sale or articles or the exercise of any calling or the setting up of any booths or stall, and the fees chargeable for such use or occupation;
(14)the regulation and control of encamping grounds, pounds, washing-places, sears, hotels, dak-bungalows, lodging-houses, boarding-houses, buildings let in tenements, residential clubs, restaurants, eating-houses, cafes, refreshment-rooms and places of public recreation, entertainment or resort;
(15)the regulation of the ventilation, lighting cleansing, drainage and water-supply of the building used for the manufacture or sale of aerated or other potable waters and of butter, milk, sweetmeats and other articles of food or drink for human consumption;
(16)the matters regarding which conditions may be imposed by licences granted under section 210;
(17)the control and supervision of places where dangerous or offensive trades are carried on so as to secure cleanliness therein or to minimise any injurious, offensive or dangerous effects arising or likely to arise therefrom;
(18)the regulation of the erection of any enclosure, fence, tent, awning or other temporary structure of whatsoever material or nature on any land situated within the cantonment;
(19)the laying out of streets, and the regulation and prohibition of the erection of buildings without adequate provision being made for the laying out and location of streets;
(20)the regulation of the use of public parks and gardens and other public places, and the protection of avenues, trees, grass and other appurtenances of streets and other public places;
(21)the regulation of the gazzing of animals;
(22)the fixing and regulation of the use of public hathing and washing places;
(23)the regulation of the posting of bills and advertisements, and of the position, sie, shape or style of name-boards, sign-boards and sign-posts;
(24)the fixation of a method for the sale of articles whether by measure, weight, piece or any other method;
(25)the rendering necessary of licences within the cantonment-
(a)for persons working as job porters for the conveyance of goods;
(b)for animals or vehicles let out on hire;
(c)for the proprietors or drivers of vehicles, boats, or other conveyances, or of animals kept or plying for hire; [* * *] [The word "or" was rep. by Act 15 of 1942, s.12.]
(d)for persons impelling or carrying such vehicles or other conveyances; [or] [Inserted by Act 15 of 1942, s.12 ]
(e)[ for persons practising as nurses, midwives or dais;] [Inserted by Act 15 of 1942, s.12]
(26)the prescribing of the fee payable for any licence required under clause (25), and of the conditions subject to which such licences may be granted, revised, suspended or withdrawn;
(27)the regulation of the charges to be made for the services of such job porters and of the hire of such animals, vehicles or other conveyances, and for the remuneration of persons impelling or carrying such vehicles or conveyances as are referred to in clause (25);
(28)the regulation or prohibition for purposes of sanitation or the prevention of disease or the promotion of public safety or convenience, of any act which occasions or is likely to occasion a nuisance, and for the regulation or prohibition of which no provision is made elsewhere by or under this Act;
(29)the circumstances and the manner in which owners of buildings or land in the cantonment, who are temporarily absent from, or are not resident in, the cantonment, may be required to appoint as their agent, for all or any of the purposes of this Act or of any rule or bye-law made thereunder, persons, residing within or near the cantonment;
(30)the prevention of the spread of infectious or contagious diseases within the cantonment;
(31)the segregation in, or the removal and exclusion from, the cantonment, or the destruction, or animals suffering or reasonably suspected to be suffering from any infectious or contagious disease;
(32)the supervision, regulation, conservation and protection from injury, contamination or trespass of sources and means of public water-supply and of appliances for the distribution of water whether within or without the limits of the cantonment;
(33)the manner in which connections with water-works may be constructed or maintained, and the agency which shall or may be employed for such construction and maintenance;
(34)the regulation of all matters and things relating to the supply and use of water including the collection and recovery of charges therefor and the prevention of evasion of the same;
(35)the maintenance of schools, and the furtherance of education generally;
(36)the regulation or prohibition of the cutting or destruction of trees or shrubs, or of the making of excavations, or of the removal of soil or quarrying, where such regulation or prohibition appears to the {Subs.by Act 24 of 1936, s.69, for "Cantonment Authority". to be necessary for the maintenance of a water-supply, the preservation of the soil, the prevention of landslips or of the formation of ravines or torrents, or the protection of land against erosion or against the deposit thereon of sand, gravel or stones;
(37)the rendering necessary of licences for the use or premises within the cantonment as stables or cowhouses or as accommodation for sheep, goats or fowls;
(38)the control of the use in the cantonment of mechanical whistles, syrnes or trumpets; and
(39)generally for the regulation of the administration of the cantonment under this Act.