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]

State of Rajasthan - Section

Section 45 in Rajasthan Municipalities Act, 2009

45. Core municipal functions.

(1)It shall be the duty of every Municipality to make reasonable provision and proper arrangement for the following matters within the municipal area, namely: -
(a)public health, sanitation, conservation, solid waste management, drainage and sewerage, cleaning public streets, places and sewers, and all spaces, not being private property, which are open to the enjoyment of the public, whether such spaces are vested in the Municipality or not, removing noxious vegetation and abating all public nuisances;
(b)removing filth, rubbish, night-soil, odour, or any other noxious or offensive matter from privies, latrines, urinals, cesspools or other common receptacles for such matter in or pertaining to a building or buildings;
(c)lighting public streets, places and buildings;
(d)extinguishing fires and protecting life and property when fire occurs;
(e)regulating offensive or dangerous trades or practices;
(f)removing obstructions and projections in public streets or places and in spaces, not being private property which are open to the enjoyment of the public, whether such spaces are vested in the Municipality or not;
(g)securing or removing dangerous buildings or places and reclaiming unhealthy localities;
(h)acquiring, maintaining, changing and regulating places for the disposal of the dead and of the carcasses of dead animals;
(i)constructing, altering and maintaining public streets, culverts, municipal boundary marks, markets, slaughter-houses, drains, sewers, drainage-works, sewerage-works, baths, washing places, drinking fountains, tanks, wells, dams and the like;
(j)constructing public latrines, privies and urinals;
(k)naming streets and numbering houses;
(l)registering births and deaths;
(m)arranging for detention and preservation of such dogs within the Municipality as may be dealt with under Section 249 of this Act;
(n)paying the salary and the contingent expenditure on account of such police officers a may be required by the Municipality for the purposes of this Act or for the protection of any municipal property and providing such accommodation as may be required by the State Government under the law in force relating to police;
(o)raising volunteer force with such functions and duties in relation to the protection of persons, the security of property and the public safety as may be prescribed;
(p)making arrangements for preparation of compost manure from night soil and rubbish;
(q)establishing and maintaining cattle pounds;
(r)[ promoting population control, family welfare, small family norms, welfare of women and children development; [Substituted by Act No. 27 of 2017, dated 18.5.2017.]
(s)preparing plans for economic development, social justice, poverty alleviation, slum improvement, public distribution system and providing food to the needy persons;]
(t)establishing communication systems including construction and maintenance of roads, footpaths, pedestrian pathways, transportation terminals, both for passengers and goods, bridges, over-bridges, subways, ferries, and inland water transport system;
(u)preparing transport system accessories including traffic engineering schemes, street furniture, parking areas and bus stops;
(v)arranging for planned development of new areas for human settlement;
(w)taking measures for beautification of the municipal area by setting up parks and fountains, providing recreational areas, improving river banks, and landscaping;
(x)collecting statistics and data significant to the community;
(y)integrating development plans and schemes of the municipal area with the district or regional development plan, if any;
(z)promoting educational, sports and cultural activities;
(za)disclosing material and vital information regarding finances of, and development work and other activities undertaken by the Municipality to the stakeholders and the public at large;
(zb)taking steps for securing the prevention of cruelty to animals; and
(zc)performing such other statutory or regulatory functions as may be provided by or under this Act or under any other law for the time being in force.
(2)The Municipality may , having regard to its managerial, technical, financial and organizational capacity, and the actual conditions obtaining in the municipal area, decide not to take up, or postpone, the performance of, any of the functions as aforesaid.
(3)The State Government may direct a Municipality to perform any of the functions as aforesaid, if such function is not taken up, or is postponed, by the Municipality.
(4)The Municipality may plan, build, operate, maintain or manage the infrastructure required for the discharge of any of the functions, as aforesaid, either by itself or by any agency under any agreement referred to in Section 154.