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] [Section 42] [Entire Act]

State of Rajasthan - Subsection

Section 42(6) in Rajasthan State Highways Act, 2014

(6)Notwithstanding anything contained in this section, the officer authorised by the State Government in this behalf shall have power without issuing any notice under this section to remove the unauthorised occupation on the highway land, if such unauthorised occupation is in the nature of-
(a)exposing any goods or article-
(i)in open air; or
(ii)through temporary stall, kiosk, booth or any other shop of temporary nature,
(b)construction or erection, whether temporary or permanent, or
(c)trespass or other unauthorised occupation which can be removed easily without use of any machine or other similar device,
and in removing such occupation, such officer may take assistance of the police, if necessary, to remove such occupation by use of the reasonable force necessary for such removal.