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 2] [Entire Act]

State of Gujarat - Section

Section 85 in The Gujarat Municipalities Act, 1963

85. Extension by municipality of its service etc., to area outside its limits.

(1)If for the purpose of taking immediate steps for protecting life and property in any area affected by an outbreak of fire, or epidemic disease or any other natural calamity, the Collector or the mamlatdar is satisfied that it is necessary to requisition any service, equipment or staff provided or maintained by any municipality within the municipal borough, the Collector or as the case may be, the mamlatdar may by order in writing direct the municipality to supply to the area such service, equipment and staff for such purpose and for such period as may be specified in the order and the municipality shall be bound to comply with the direction.
(2)Where any direction is issued to a municipality under sub-section (1), the municipality shall subject to the provisions of sub-section (3) be entitled to the cost of supplying the service, equipment and staff in pursuance of the direction.
(3)
(a)The sum payable to the municipality under sub-section (2) by way of cost shall be determined by the officer making requisition under sub-section (1).
(b)If the area to which the service, equipment and staff are so supplied, is within the local limits of any municipality gram panchayat or nagarpanchavat, such municipality, gram panchayat or as the case may be, nagar panchayat shall be liable to pay to the municipality the sum determined under clause (a) and shall pay the same to the municipality within such period as the Officer determining the sum directs. In any other case, the sum determined under clause (a) shall be paid to the municipality by the State Government.
(4)If any area beyond the municipality borough is affected by an outbreak of fire or epidemic disease or any other natural calamity and the municipality is satisfied that for protecting life and property in that area it is necessary to take immediate steps to supply to the area any of its services equipment and staff then whether a requisition under subsection (1) has been made or not, it shall be lawful for the municipality to supply to the area free of cost such service, equipment and staff as it may deem fit.