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 5] [Entire Act]

State of Rajasthan - Section

Section 197 in Rajasthan Municipalities Act, 2009

197. Hoardings to be set up during repairs, etc.

(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.
(2)Whoever contravenes any of the provisions of this Section shall be punished with fine which shall not be less than one thousand rupees but which may extend to two thousand rupees and with further fine which shall not be less than fifty rupees but which may extend to one hundred rupees for every day or night, as the case may be, on which such contravention continues after the date of the first conviction.