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 16] [Entire Act]

State of Gujarat - Section

Section 43 in The Gujarat Police Act, 1951

43. District Magistrate may take special measures to prevent outbreak of epidemic disease at fair, etc.

(1)Whenever it shall appear to the Commissioner or District Magistrate that any place in the areas under their respective charge, at which, on account of a pilgrimage, fair or other such occurrence, large bodies of persons have assembled or are likely to assemble is visited or will probably be visited with an outbreak of any epidemic disease, he may take such special measures and may by public notice prescribe such regulations to be observed by the residents of the said place and by persons present thereat or returning thereto or returning therefrom as he shall deem necessary to prevent the outbreak of such disease of the spread thereof.
(2)It shall be lawful for the District Magistrate or for the Collector [***] [The words 'or the Chief Presidency Magistrate' were deleted by the Gujarat Adaptation of Laws (State and Concurrent Subjects) Order, 1960.] on the requisition of the Commissioner or the District Magistrate to assess and levy such reasonable fees on persons falling under the provisions of sub-section (1) as will provide for the expenses of the arrangements for sanitation and the preservation of order at and about the place of assemblage.
(3)When the place of assemblage is within the limits of a municipality or corporation such sums as shall be necessary for the purposes aforesaid may be recovered from the municipality or corporation.