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 8] [Entire Act]

State of Kerala - Section

Section 80 in Kerala Police Act, 2011

80. District Magistrate to make regulations.-

(1)The District Magistrate may in consultation with the Local Self Government and with the District Police Chief make and notify regulations, from time to time, in any local area, as he deems fit, for the following purposes:-
(a)preventing any activity, damaging, defiling or destroying of public property, or endangering public hygiene or environment or defiling water bodies and water sources;
(b)preventing the dumping of any material in any public place other than at such times and places specified by the competent authority including the Local Self Government;
(c)controlling the movement, not in conformity with regulations specified in this regard, of any waste or hazardous materials through public streets and to or from houses and buildings on public streets, in order to ensure necessary hygiene;
(d)regulating the exposure or movement in any street of persons or animals suffering from contagious or infectious diseases, the carcasses of animals or human beings, or parts of such carcasses or waste from abattoirs or deadly biological or chemical products;
(e)regulating the construction, repair and demolition of buildings, platforms and other structures which may endanger the users of any street or public place;
(f)formulating and regulating the steps for co-ordination among Departments and between the Police and such Departments before undertaking any work on the streets for purposes such as provision for electricity, water, sewage, exchange of information, communication, removal, repairs, advertising, digging, separation etc. in a manner affecting the traffic, prior to commencement of such work so as to enable the Police to make suitable alternative arrangements during the period of such work and to reduce inconvenience caused to the public;
(g)making arrangements to ensure that owners or occupiers of property, clean and disinfect their respective houses and surroundings and shifting the persons and animals deceased or suspected to be deceased, in order to prevent spreading of epidemic or contagious diseases;
(h)regulating, in order to prevent obstruction, inconvenience, annoyance, risk, danger, injury etc. to passers-by or to the residents in the vicinity,–
(i)activities relating to places of public resort;
(ii)arrangements relating to public safety in streets, public places and buildings in such places;
(iii)the blasting of rocks;
(iv)any construction, repair or maintenance work;
(v)any commercial activities.
(2)Every such regulation shall be published at the place where it is to be implemented and all persons concerned shall be liable to comply with the same.