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 278 in Rajasthan Municipalities Act, 2009

278. Power to licence fuel shops at burning grounds.

(1)The Municipality may grant and renew licences in accordance with bye-laws to be framed by it in the manner laid down in or under Section 340, to persons applying for the same and on payment of such fee as it may fix, for the sale at all or any of the burning grounds, of fuel and other articles required or used for the cremation of corpses.
(2)The Municipality may on good and sufficient cause being shown, revoke or withdraw any licence granted or renewed under sub-Section (1).
(3)Where in respect of a burning ground any licence has been granted or renewed under sub-Section (1)-
(a)the Municipality shall, from time to time, prescribe a scale of rates for the sale of fuel and other articles required or used for the cremation of corpses, and
(b)no person, not so authorized, shall sell or offer for sale any such fuel or other article within three hundred meters of such burning ground.
(4)Whoever
(a)being the holder of a licence in respect of a burning ground granted or renewed under sub-Section (1), charges for the sale of fuel or other article sold there at a rate higher than the rate fixed by the Municipality under sub-Section (3), or
(b)notwithstanding the revocation or withdrawal of his licence under sub-Section (2), carries on such sale, or
(c)being a person not so authorized sells fuel or other article within three hundred meters of the burning ground in respect of which licence granted or renewed under sub-Section (1) is in operation,
shall be punishable with fine which shall not be less than one thousand rupees but which may extend to two thousand rupees and, in a case covered by clause (a), shall be further liable to have the licence cancelled.