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 3] [Entire Act]

Union of India - Section

Section 348 in The Cantonments Act, 2006

348. Power to make bye-laws .-Subject to the provisions of this Act and of the rules made thereunder a Board may, in addition to any bye-laws which it is empowered to make by any other provision of this Act, make bye-laws to provide for all or any of the following matters in the cantonment, namely:-

(1)the registration of births, deaths and marriages, and the taking of a census;
(2)the enforcement of compulsory vaccination and inoculation and levy of fees where such vaccination or inoculation is carried out at the houses of residents;
(3)the regulation of the collection and recovery of taxes, tolls and fees under this Act and the refund of taxes;
(4)the regulation of any description of traffic in the streets and the enforcement of measures for the reduction of noise caused thereby or the prohibition of any description of such traffic;
(5)the manner in which vehicles standing, driven, led or propelled in the streets between sunset and sunrise shall be lighted;
(6)the seizure and confiscation of ownerless animals straying within the limits of the cantonments and regulation and control of cattle pounds;
(7)the prevention and extinction of fire;
(8)the construction of scaffolding for building operations to secure the safety of the general public and persons working thereon;
(9)the regulation in any manner not specifically provided for in this Act of the construction, alteration, maintenance, preservation, cleaning and repairs of drains, ventilation-shafts, pipes, water-closets, privies, latrines, urinals, cesspools and other drainage works;
(10)the regulation or prohibition of the discharge into, or deposit in, drains of sewage, polluted water and other offensive or obstructive matter;
(11)the regulation or prohibition of the stabling or herding of animals, or of any class of animals, so as to prevent danger to public health;
(12)the proper disposal of corpses, the regulation and management of burial and burning places and other places for the disposal of corpses, and the fees chargeable for the use of such places where the same are provided or maintained by Government or at the expense of the cantonment fund;
(13)the permission, regulation or prohibition of the use or occupation of any street or place by itinerant vendors or by any person for the sale of articles or the exercise of any calling or the setting up of any booth or stall, and the fees chargeable for such use or occupation;
(14)the regulation and control of encamping grounds, sarais, hotels, dak-bangalows, lodging-houses, boarding-houses, buildings let in tenements, residential clubs, restaurants, eating-houses, cafes, refreshment-rooms, guest houses, holiday resorts, cinemas and places of public recreation, entertainment or resort;
(15)the regulation of the ventilation, lighting, cleansing, drainage and water-supply of the buildings used for the manufacture or sale of aerated or other potable water and of butter, milk, sweetmeats and other articles of food or drink for human consumption;
(16)the matters regarding which conditions maybe imposed by licenses granted under section 295 or section 277;
(17)the control and supervision of places where dangerous or offensive trades are carried on so as to secure cleanliness therein or to minimise any injurious, offensive or dangerous effects arising or likely to arise therefrom;
(18)the regulation of the erection of any enclosure, fence, tent, awning or other temporary structure of whatsoever material or nature on any land situated within the cantonment and the fees chargeable in respect thereof;
(19)the laying out of streets, and the regulation and prohibition of the erection of buildings without adequate provision being made for the laying out and location of streets;
(20)the form of and the particulars which shall be contained in a development scheme or an improvement scheme and the manner in which such scheme shall be framed or altered and levy of development charges.
(21)the regulation of the use of public parks and gardens and other public places, and the protection of avenues, trees, grass and other appurtenances of streets and other public places;
(22)the regulation of the grazing of animals and the fees chargeable in respect thereof;
(23)the fixing and regulation of the use of public bathing and washing places;
(24)the regulation of the posting of bills and advertisement, and of the position, size, shape or style or name-boards, sign-boards and sign-posts;
(25)the fixation of a method for the sale of articles whether by measure, weight, piece or any other method;
(26)the rending necessary of licenses within the cantonment for-
(a)persons working as job porters for the conveyance of goods;
(b)animals or vehicles let out on hire or used for hawking articles;
(c)the proprietors of drivers of vehicles, boats or other conveyances, or of animals kept or plying for hire or used for hawking articles;
(d)persons impelling or carrying such vehicles or other conveyances; or
(e)persons practising as nurses, midwives or dais;
(27)the prescribing of the fee payable for any license required under clause (26), and of the conditions subject to which such licenses may be granted, revised, suspended or withdrawn;
(28)the regulation of the charges to be made for the services of such job porters and of the hire of such animals, vehicles or other conveyances, and for the remuneration of persons impelling or carrying such vehicles or conveyances as are referred to in clause (26);
(29)the prescribing of fee payable for any license except as otherwise specifically provided in the Act, sanction or for any written permission granted by the Chief Executive Officer;
(30)the regulation or prohibition, for purposes of sanitation or the prevention of disease or the promotion of public safety or convenience, of any act which occasions or is likely to occasion a nuisance, and for the regulation or prohibition of which no provision is made elsewhere by or under this Act;
(31)the circumstances and the manner in which owners of buildings or land in the cantonment, who are temporarily absent from, or are not resident in, the cantonment, may be required to appoint as their agents, for all or any of the purposes of this Act of any rule or bye-law made thereunder, persons residing within or near the cantonment;
(32)the prevention of the spread of infectious or contagious diseases within the cantonment;
(33)the segregation in, or the removal and exclusion from, the cantonment, or the destruction of animals suffering from or reasonably suspected to be suffering from any infectious or contagious disease;
(34)the supervision, regulation, conservation and protection from injury, contamination or trespass of sources and means of public water-supply and of appliances for the distribution of water whether within or without the limits of the cantonment;
(35)the manner in which connections with water-works may be constructed or maintained, and the agency which shall or may be employed for such construction and maintenance;
(36)the regulation of all matters and things relating to the supply and use of water including the collection and recovery of charges therefor and the prevention of evasion of the same;
(37)the maintenance of schools and the furtherance of education generally;
(38)the regulation of prohibition of the cutting or destruction of trees or shrubs, or of the making of excavations, or of the removal of soil of quarrying, where such regulation or prohibition appears to the Board to be not prejudicial to the maintenance of ecological balance and to be necessary for the maintenance of a water-supply, the preservation of the soil, the prevention of landscape or of the formation of ravines or torrents, or the protection of land against erosion, or against the deposit thereon of sand, gravel or stones;
(39)the rendering necessary of licenses for the use of premises within the cantonment as stables, kennels, sites or cow-houses or as accommodation for sheep, goats or fowls;
(40)the control of the use in the cantonment of mechanical whistles, sirens or trumpets;
(41)the regulation of supply of copies of official document and prescribing the fee payable in respect thereof;
(42)the regulation of permission for granting license for use of loud-speakers and prescribing the fee payable in respect thereof;
(43)the conservation and maintenance of ancient and historical monuments, archaeological sites and remains or place of public importance in the cantonment; and
(44)generally for the regulation of the administration of the cantonment under this Act.