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 221] [Entire Act]

State of Haryana - Subsection

Section 221(1) in Haryana Municipal Corporation Act, 1994

(1)The Commissioner may -
(a)prohibit vehicular traffic in any public street or any portion thereof so as to prevent danger, obstruction or inconvenience to the public or to ensure quietness in any locality ;
(b)prohibit in respect of all public streets or any Particular public streets the transit of any vehicle of such form, construction, weight or size or laden with such heavy or unwieldy objects as may be likely to cause injury to the roadways or any construction thereon, except under such conditions as to time, mode of the traction or locomotion, use of appliances for the protection of roadways, number of lights and assistants and other general precautions and upon the payment of such charges as may be specified by the Commissioner generally or specially in each case;
(c)prohibit access to premises from any Particular public street carrying high speed vehicular traffic:
Provided that the Commissioner shall not take action without the sanction of the Corporation in cases under clauses (a) and (c).