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 40 in Rajasthan State Highways Act, 2014

40. Restrictions on occupation of highway land.

(1)No person shall occupy or encroach upon any highway land or discharge any material through a drain on such land without obtaining prior permission, in writing, from an officer authorised by the State Government in this behalf.
(2)The officer authorised under sub-section (1) may, on an application made by a person in this behalf and having regard to the safety and convenience of traffic, grant permission to such person-
(i)to place a movable structure on the highway in front of any building owned by him or to make a movable structure on support of such building and over the highway, or
(ii)to put up a temporary awning or tent or other similar construction or a temporary stall or scaffolding on the highway, or
(iii)to deposit or cause to be deposited, building materials, goods for sale or other articles on any highway, or
(iv)to make a temporary excavation for carrying out any repairs or improvements to adjoining buildings, and such permission shall be granted subject to the conditions and on payment of the rent and other charges by issuing permit in the form as may be prescribed:
Provided that no such permission shall be valid beyond a period of one month at a time from the date on which the permission has been granted unless it is renewed by such officer on an application made by such person for the renewal of the permission.
(3)The permission granted under sub-section (2) shall specify therein-
(i)the time up to which the permission is granted;
(ii)the purpose of such permission;
(iii)the portion of the highway in respect of which the permission has been granted, and shall be accompanied with a plan or sketch of such portion of the highway.
(4)The person, to whom the permit has been issued under sub-section (2), shall produce the permit for inspection whenever called upon to do so by any officer of the State Government or the Authority and shall, on the expiry of the permission granted under such permit, restore the portion of the highway specified in the permit in such condition as it was immediately before the issuing of such permit and deliver the possession of such portion to the officer who issued such permit.
(5)The officer issuing the permit under sub-section (2) shall maintain a complete record of all such permits issued, and shall also ensure in every case at the expiration of the period up to which the permission under a permit is granted under that subsection that the possession of the portion of the highway in respect of which such permission was granted has been delivered to such officer.
(6)Where an officer authorised by the State Government in this behalf is of the opinion that it is necessary in the interest of traffic safety or convenience to cancel any permit issued under sub-section (2), it may, after recording the reasons in writing for doing so, cancel such permit and, thereupon, the person to whom the permission was granted shall, within the period specified by an order made by such officer restore the portion of the highway specified in the permit in such condition as it was immediately before the issuing of such permit and deliver the possession of such portion to such officer and in case such person fails to deliver such possession within such period, he shall be deemed to be in unauthorised occupation of highway land for the purposes of this section and section 43.