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 4 in Rajasthan State Highways Act, 2014

4. State highways to vest in the State.

(1)All state highways shall vest in the State Government as the owner thereof, and for the purposes of this Act such highways shall include -
(i)all lands appurtenant thereto, whether demarcated or not;
(ii)all bridges, culverts, tunnels, causeways, carriageways and other structures constructed on or across such highways;
(iii)all road furniture, signals, sign boards, fences, trees, posts and boundary stones of such highways or any land appurtenant to such highways; and
(iv)all wayside amenities.
(2)The State Government shall cause to be maintained a record of state highways and lands comprising each highway in such manner as may be prescribed by rules made in this behalf. Any records of the lands comprising state highways maintained on or before the date of commencement of this Act shall be deemed to be records for the purposes of this section and the State Government shall be deemed to be the owner of such state highways and the lands forming part thereof.
(3)Any person claiming against the ownership of the State Government referred to in sub-section (2) shall make written complaint to the State Government and prove his claim before it and the State Government may, after considering the evidence produced by such person, correct such records or reject the claim.